Punjab-Haryana High Court
Jaswinder Singh vs State Of Punjab & Others on 13 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.15709 of 2009
Date of Decision: October 13, 2009
Jaswinder Singh
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. A.D.S. Ghuman, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
Learned counsel wants to withdraw
the petition with liberty to file a consolidated
petition giving therein the date of retirement
and the date of release of retiral benefits so as
to establish the case to claim interest on
delayed payment.
Learned counsel is also required to
specify clearly that the petitioner was not at
fault.
Dismissed as withdrawn with liberty
as prayed for.
(AJAI LAMBA)
October 13, 2009 JUDGE
avin