High Court Punjab-Haryana High Court

Om Parkash vs State Transport Commissioner on 8 July, 2009

Punjab-Haryana High Court
Om Parkash vs State Transport Commissioner on 8 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                        Civil Writ Petition No.9850 of 2009
                                              Date of Decision: 08.07.2009

Om Parkash
                                                                     Petitioner
                              Versus
State Transport Commissioner, Punjab
                                                                   Respondent

CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.P.S.Bawa, Advocate for the petitioner
                       .....

Jasbir Singh, J.(Oral)

The petitioner is an applicant for grant of contract passenger

tempo permit. He has filed his application in the month of January 2009.

This writ petition has been filed with a prayer that

directions be issued to the respondent to decide his application at an early

date.

In view of facts mentioned in this writ petition, it is disposed of

by issuing directions to the respondent to decide application of the

petitioner, by passing a speaking order. Needful be done within a period of

two months from the date of receipt of a copy of this order.

08.07.2009                                   (Jasbir Singh)
gk                                               Judge