Punjab-Haryana High Court
Present: Mr. A.S.Cheema vs The Relief Claimed By The … on 11 December, 2008
C.W.P. No. 20863 of 2008 Gurdeep Singh v. State of Punjab and others Present: Mr. A.S.Cheema, 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 till date.
After hearing the counsel for the petitioner, we dispose of this
writ petition with a direction to respondent No.4 to decide the representation
(Annexure P-4) of the petitioner within a period of three months from the
date of receipt of a certified copy of this order.
( ASHUTOSH MOHUNTA )
JUDGE
11.12.2008 ( RAJAN GUPTA )
Rupi JUDGE