High Court Punjab-Haryana High Court

Raju Mishra vs State Of Punjab And Another on 5 August, 2009

Punjab-Haryana High Court
Raju Mishra vs State Of Punjab And Another on 5 August, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                 CHANDIGARH


                                          Civil Writ Petition No.11633 of 2009
                                                 Date of Decision: 05.08.2009



Raju Mishra
                                                                    Petitioner
                                        Versus
State of Punjab and another
                                                                  Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.Sushil Saini, Advocate for the petitioner

                           .....

Jasbir Singh, J.(Oral)

By filing this writ petition, the petitioner prays that directions

be issued to respondent No.2 to grant contract carriage permit, for tempo

operation (seven seater), to him.

It is grievance of the petitioner that on his application, moved

on 7.3.2008(P1), no action was taken. Thereafter, the petitioner sent a legal

notice on 28.5.2009 (P2), which is still pending undecided.

Counsel for the petitioner states that the petitioner will be

satisfied in case directions are issued to respondent No.2 to decide legal

notice of the petitioner, as per law.

In view of facts mentioned above, this writ petition is disposed

of by issuing directions to respondent No.2, to decide legal notice of the

petitioner, as per law, by passing a speaking order. If the officer concerned

wishes to reject his claim, he may pass a speaking order and supply a copy
Civil Writ Petition No.11633 of 2009 2

of the same to the petitioner. Needful be done within a period of three

months from the date of receipt of a copy of this order.

05.08.2009                                  (Jasbir Singh)
gk                                              Judge