C.W.P. No. 5963 of 2009 Bhopal Chand vs. State of Haryana and others Present: Pt. Hari Om Sharma, Advocate for the petitioner. ***
Learned counsel for the petitioner states that he would be
satisfied if the respondent No.1 is directed to decide his legal notice
Annexure P-5.
I find this to be a fair request.
Without going into the merits, respondent No.1 is
directed to decide the legal notice Annexure P-5 of the petitioner by passing
a speaking order thereon within a period of two months from the date of
receipt of a certified copy of this order.
With the above said direction this petition is disposed of.
(AJAY TEWARI)
JUDGE
April 21, 2009
sunita