Punjab-Haryana High Court
Nitika vs Panjab University & Another on 15 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.11954 of 2008
DATE OF DECISION: July 15, 2008
NITIKA ...PETITIONER
VERSUS
PANJAB UNIVERSITY & ANOTHER ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MS. JUSTICE NIRMALJIT KAUR.
PRESENT: MR. G.S. KAURA, 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 filing a representation (Annexure P-4) 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.1 to decide the
representation (Annexure P-4) within two weeks from the date of receipt of
certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
July 15, 2008 (NIRMALJIT KAUR)
Gulati JUDGE