IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.17955 of 2008
DATE OF DECISION: October 17, 2008
SURINDER SINGH ...PETITIONER
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. PANKAJ JAIN, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
Counsel for the petitioner states that the petitioner would be
satisfied if his representation (Annexure P-9) is ordered to be decided
expeditiously by the competent authority.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.1 to decide the
representation (Annexure P-9) in accordance with law, within a period of
six months from the date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
October 17, 2008 (RAJAN GUPTA)
Gulati JUDGE