IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.21301 of 2008
DATE OF DECISION: December 19, 2008
MAGHAR SINGH & OTHERS ...PETITIONERS
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. N.L. SAMMI, ADVOCATE FOR THE PETITIONERS.
ASHUTOSH MOHUNTA, J.(ORAL)
The relief claimed by the petitioners in this writ petition has
also been claimed by them by filing a representation (Annexure P-1) upon
the respondents which has not been decided so far.
After hearing learned counsel for the petitioners, we dispose of
this writ petition with a direction to respondent No.1 to decide the
representation (Annexure P-1) within a period of six months from the date
of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
December 19, 2008 (RAJAN GUPTA)
Gulati JUDGE