High Court Punjab-Haryana High Court

Smt. Rajinder Sharma vs Sh. G.S. Grewal on 7 September, 2009

Punjab-Haryana High Court
Smt. Rajinder Sharma vs Sh. G.S. Grewal on 7 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.1630 of 2009 (O&M)
                                       Date of decision: 7.9.2009

Smt. Rajinder Sharma                                ......Petitioner(s)
                                Versus

Sh. G.S. Grewal, IAS and another                    ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Amit Sharma, Advocate for the petitioner.

Rakesh Kumar Garg, J.(Oral)

CM No.21225-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1630 of 2009

The grievance of the petitioner in this case is that despite the

fact that legal notice of the petitioner was directed to be disposed of within

three months from the receipt of certified copy of the order dated

12.5.2009 passed in CWP No.7154 of 2009, which was served upon the

respondents on 30.5.2009, the respondents have failed to take a decision.

I have heard learned counsel for the petitioner and perused

the averments made in this petition.

Without going into the merits of the averments made in this

petition, I deem it appropriate to direct respondent No.2 to take a decision

on the legal notice of the petitioner, which was attached as Annexure P-12

with CWP No.7154 of 2009, within two months from the date of receipt of

certified copy of this order.

However, if any decision has already been taken, the

respondents shall communicate the same to the petitioner.

Disposed of.




September 7, 2009                           (RAKESH KUMAR GARG)
ps                                                 JUDGE