High Court Punjab-Haryana High Court

Raman Kumar & Another vs State Of Punjab & Others on 23 October, 2008

Punjab-Haryana High Court
Raman Kumar & Another vs State Of Punjab & Others on 23 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       CASE NO.: CWP No.18343 of 2008

                                    DATE OF DECISION: October 23, 2008


RAMAN KUMAR & ANOTHER                                   ...PETITIONERS

                                  VERSUS

STATE OF PUNJAB & OTHERS                                ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. H.S. SETHI, ADVOCATE FOR THE PETITIONERS.

ASHUTOSH MOHUNTA, J.(ORAL)

The relief claimed by the petitioners in this writ petition has

also been claimed by them by serving legal notice (Annexure P-4) upon the

respondents as well as by filing representations.

After hearing learned counsel for the petitioners, we dispose of

this writ petition with a direction to respondent No.2 to decide the legal

notice (Annexure P-4) filed by the petitioners expeditiously, preferably,

within a period of six months from the date of receipt of certified copy of

this order. Before taking a decision on the legal notice (Annexure P-4),

respondent No.4 shall given an opportunity of hearing to the petitioners.




                                         (ASHUTOSH MOHUNTA)
                                               JUDGE



October 23, 2008                             (RAJAN GUPTA)
Gulati                                          JUDGE