In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 18243 of 2009
Date of Decision: 28.11.2009
Umed Singh Rathee
...Petitioner
Versus
State of Haryana and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Gaurav Singh Hooda, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Counsel for the petitioner contends that petitioner will be
satisfied in case representation (Annexure P6) made by him is decided
by the authorities i.e. respondent No.2, by passing a well reasoned
order.
I find merit in the contention raised by counsel for the
petitioner.
Accordingly, respondent No.2 is directed to take a conscious
decision on representation of the petitioner(Annexure P6) by passing a
well reasoned order, within three months from the date of receipt of
certified copy of this order. Order shall be communicated to the
petitioner by respondent No.2 so that he is able to take recourse to legal
remedy, in accordance with the provisions of law.
(Kanwaljit Singh Ahluwalia)
Judge
November 28, 2009
“DK”