High Court Punjab-Haryana High Court

Tek Bahadur Son Of Bhim Lal vs Union Of India Through Joint … on 13 September, 2011

Punjab-Haryana High Court
Tek Bahadur Son Of Bhim Lal vs Union Of India Through Joint … on 13 September, 2011
     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
                            CHANDIGARH
                               C.W.P. No.17025 of 2011
                               Date of Decision.13.09.2011


Tek Bahadur son of Bhim Lal r/o H.No.213, village Bundala, Tehsil
Phillaur, District Jalandhar
                                         .....Petitioner
                             Versus

Union of India through Joint Secretary (PSP) & Chief Passport Officer,
Ministry of External Affairs, Room No.8, Ist Floor, Patiala House Annexe,
New Delhi-110001 and others
                                                 .....Respondents

Present: Mr. Manuj Nagrath, Advocate
for the petitioner.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest?

-.-

K. KANNAN J.(ORAL)

1. Learned counsel for the petitioner states that he will be

satisfied if the representation (Annexure P-3), which has been issued on

behalf of the petitioner, is considered by the addressee within a

particular time.

2. The representation shall be decided by respondent No.2 if the

same is represented again along with copy of this order within a period

of 3 weeks from the date of receipt of representation.

3. The writ petition is disposed of at the stage of admission,

dispensing with notice to the respondents.

(K. KANNAN)
JUDGE
September 13, 2011
Pankaj*