IN THE HIGH COURT OF PUNJAB ANDHARYANA AT CHANDIGARH.
***
CWP No. 11932 of 2008.
Date of Decision: August 26, 2008.
***
Jagir Singh Sandhu Vs. Union of India and others.
***
CORAM: Hon’ble Mr. Justice T.S.Thakur, CJ and
Hon’ble Mr. Justice Surya Kant.
***
Present: Shri Gulam Nabi Malik, Advocate,
for the petitioner.
***
T.S.THAKUR, CHIEF JUSTICE (ORAL)
After arguing the matter at some length, learned counsel for
the petitioner seeks leave to withdraw this writ petition with liberty to the
petitioner to make a suitable representation for removal of the difficulties
pointed out in the writ petition, addressed to the Chief Secretary. He
submits that the Chief Secretary of the State of Punjab could be directed to
have the issues raised in the representation, examined at an appropriate
level, if necessary by appointing a Committee of officers competent to take
suitable decision on the same.
Shri Amol Rattan Sidhu, appearing for the State of Punjab has
no objection to that course being adopted. In the circumstances,
therefore, we dismiss this writ petition as withdrawn with liberty to the
petitioner to make a suitable representation addressed to the Chief
Secretary, Government of Punjab, within a period of six weeks from today.
In case, such a representation is made within the time allowed, the Chief
Secretary, Government of Punjab shall look into the same and take an
appropriate decision in regard to the same. No costs.
(T.S.THAKUR)
CHIEF JUSTICE
(SURYA KANT)
JUDGE
August 26, 2008.
Malik