IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.19572 of 2008
DATE OF DECISION: November 18, 2008
PARVATI DEVI ...PETITIONER
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. SANJIV GUPTA, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The only prayer of the petitioner in this writ petition that his
revision petition against the order (Annexures P-4 and P-5) which are still
pending be ordered to be decided expeditiously.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.1 to decide the revision
petition filed by the petitioner expeditiously, preferably, within a period of
four months from the date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
November 18, 2008 (RAJAN GUPTA)
Gulati JUDGE