Punjab-Haryana High Court
Navdeep Singh vs State Of Punjab & Another on 11 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.20801 of 2008
DATE OF DECISION: December 11, 2008
NAVDEEP SINGH ...PETITIONER
VERSUS
STATE OF PUNJAB & ANOTHER ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: DR. M.L. SACHDEVA, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The relief claimed by the petitioner in this writ petition has also
been claimed by him by serving a representation (Annexure P-18) upon the
respondents which has not been decided so far.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.2 to decide the
representation (Annexure P-18) within a period of one month from the date
of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
December 11, 2008 (RAJAN GUPTA)
Gulati JUDGE