C.W.P. No. 7490 of 2009
Ravindra Singh Vs. State of Haryana and others
Present: Mr. R.K.Malik, Sr. Advocate with
Mr. Vishal Malik, Advocate
for the petitioner.
***
Learned counsel for the petitioner states that at this stage
he would be satisfied if the respondents are directed to decide the
representations Annexures P-15 to Annexure P-17 in the light of the advice
sought by the department and given by the Chief Secretary vide letter dated
23.4.2009.
I find this to be a fair request.
This writ petition is disposed of with a direction to the
respondents to pass a speaking order on the representations of the petitioner
Annexures P-15 to P-17 in the light of the advice Annexure P-18 within a
period of three months from the date of receipt of a certified copy of this
order.
(AJAY TEWARI)
JUDGE
May 18, 2009
sunita