High Court Punjab-Haryana High Court

Tarsem Masih & Ors vs State Of Punjab & Ors on 2 July, 2008

Punjab-Haryana High Court
Tarsem Masih & Ors vs State Of Punjab & Ors on 2 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                        CASE NO.: CWP No.11088 of 2008

                                          DATE OF DECISION: July 2, 2008


TARSEM MASIH & ORS.                                       ...PETITIONERS

                                   VERSUS

STATE OF PUNJAB & ORS.                                    ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

PRESENT: MR. ALKA CHATRATH, ADVOCATE FOR THE PETITIONERS.

ASHUTOSH MOHUNTA, J.(ORAL)

The relief claimed by the petitioners in this writ petition has

also been claimed by them by serving a legal notice (Annexure P-10) which

has not been decided so far.

After hearing learned counsel for the petitioner, we dispose of

this writ petition with a direction to respondent No.2 to decide the legal

notice (Annexure P-10) in accordance with law, within a period of six

months from the date of receipt of certified copy of this order.




                                         (ASHUTOSH MOHUNTA)
                                               JUDGE



July 2, 2008                       (KANWALJIT SINGH AHLUWALIA)
Gulati                                      JUDGE