IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 18833 of 2008
Date of decision: November 4, 2008
Sukhdev Singh Kalsi --- Petitioner
Versus
State of Punjab and others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. BS Rana, Advocate, for the petitioner.
Ashutosh Mohunta, J (Oral).
Counsel submits that for the relief claimed in this
petition, the petitioner has already served a legal notice ( Annexure
P4) upon the respondents, which has not been decided as yet.
After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 2 to decide the legal
notice ( Annexure P-4) of the petitioner in accordance with law,
within three months from the date of receipt of a copy of this order.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
November 4, 2008
`ask’