High Court Punjab-Haryana High Court

Ravinder Mohan Nanda vs State Of Haryana And Others on 19 April, 2011

Punjab-Haryana High Court
Ravinder Mohan Nanda vs State Of Haryana And Others on 19 April, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH



                                C.W.P.No.6551 of 2011

                                Date of decision : 19.4.2011


Ravinder Mohan Nanda

                                               ....Petitioner
               Versus


State of Haryana and others
                                               ...Respondents

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr. Parveen Kumar Rohilla, Advocate
          for the petitioner.
                         .....

MAHESH GROVER, J.

After arguing for some time, learned counsel for the

petitioner confines his prayer to the limited extent that the

respondents be directed to decide his legal notice (Annexure P-11)

as expeditiously as possible.

Disposed of with a direction to the respondents to decide

the legal notice (Annexure P-11) as expeditiously as possible.

19.4.2011                                  (MAHESH GROVER)
                                               JUDGE

dss