High Court Punjab-Haryana High Court

Loveleen Kumar Katyal vs State Of Haryana And Others on 7 October, 2009

Punjab-Haryana High Court
Loveleen Kumar Katyal vs State Of Haryana And Others on 7 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.

             CIVIL WRIT PETITION NO. 15024 OF 2009


             DATE OF DECISION: October 07, 2009.


                   Parties Name

Loveleen Kumar Katyal
                                        ..PETITIONER
      VERSUS

State of Haryana and others
                                        ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE JASBIR SINGH

PRESENT: Mr. C.L.Katyal,
Advocate, for the petitioners

JASBIR SINGH, J.(oral)

ORDER.

CM No. 16473-74 of 2009

Applications are allowed and documents are taken on record.

CWP No. 15024 of 2009

At the time of hearing, counsel for the petitioner confined his

argument by stating that the petitioner will be satisfied in case directions are

issued to the respondents to decide representation dated September 14,

2009, (P-17) filed by the petitioner.

In view of the statement made, this writ petition is disposed of

by issuing direction to respondent No. 2 to take note and decide aforesaid

representation, filed by the petitioner, and try to redress his grievance. If

the petitioner is eligible to get relief, the same be granted to him. To the
CIVIL WRIT PETITION NO. 15024 OF 2009 -2-

contrary, if the officer concerned wishes to reject claim of the petitioner,on

valid grounds, then a speaking order be passed and copy of the same be

supplied to the petitioner forthwith. Needful be done within a period of 15

days from the date of receipt of copy of this order.

(JASBIR SINGH)
JUDGE

October 07, 2009.

DKC