IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 5861 of 2009
Date of decision: 4.5.2009
Narender Singh and others
...Petitioners
Versus
State of Haryana and others
...Respondents
CORAM: HON’BLE MR.JUSTICE ADARSH KUMAR GOEL
HON’BLE MR.JUSTICE JITENDRA CHAUHAN
Present: Mr. Arvind Singh, Advocate
for the petitioners.
-.-
ADARSH KUMAR GOEL, J. (oral)
Grievance in this petition is that legal notice dated 27.8.2008,
Annexure P-5 has been duly served to respondent No.1 but no response is
being given thereon.
Without expressing any opinion on merits, we direct
respondent No.1 to decide the said legal notice of the petitioner in
accordance with law within two months from the date of receipt of a
copy of this order by passing a speaking order.
The petition is disposed of.
(ADARSH KUMAR GOEL)
JUDGE
4.5.2009 (JITENDRA CHAUHAN)
mk JUDGE