High Court Punjab-Haryana High Court

Surjit Singh And Others vs State Of Punjab And Others on 3 August, 2009

Punjab-Haryana High Court
Surjit Singh And Others vs State Of Punjab And Others on 3 August, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH

                                        Civil Writ Petition No.11531 of 2009
                                               Date of Decision: 03.08.2009
Surjit Singh and others
                                                                     Petitioners
                                     Versus
State of Punjab and others
                                                                   Respondents

CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:       Ms.Gursharan K.Mann, Advocate for the petitioners
                          .....

Jasbir Singh, J.(Oral)

By filing this writ petition, the petitioners pray that directions

be issued to the respondents to issue National Trade Certificate to the

petitioners.

During arguments, it transpires that by stating their grievance,

the petitioners have sent representations which are pending undecided.

In view of facts mentioned above, this writ petition is disposed

of by issuing directions to respondent Nos.3 and 6 to decide representations

filed by the petitioners, as per law, by passing a speaking order. Needful be

done within a period of two months from the date of receipt of a copy of this

order.

03.08.2009                                     (Jasbir Singh)
gk                                                 Judge