High Court Punjab-Haryana High Court

Gurmej Singh vs The Indian Red Cross Society on 2 September, 2009

Punjab-Haryana High Court
Gurmej Singh vs The Indian Red Cross Society on 2 September, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 13571 of 2009
                                         DATE OF DECISION : 02.09.2009

Gurmej Singh

                                                            ... PETITIONER
                                   Versus
The Indian Red Cross Society, District Branch, Amritsar and another

                                                        ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. D.S. Pheruman, Advocate,
            for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has filed the instant petition for quashing the

order dated 3.7.2009 (Annexure P-13), whereby services of the petitioner

have been terminated under Rule 5 (9) of the Punjab Civil Services

(Punishment and Appeal) Rules, 1970.

After arguing for some time and in view of the fact that under

the aforesaid Rules, an appeal is provided, counsel states that the petitioner

may be permitted to withdraw this petition with liberty to avail the said

remedy.

Dismissed as withdrawn with the aforesaid liberty.




September 02, 2009                          ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE