High Court Punjab-Haryana High Court

Vishav Kumar Sharma vs State Bank Of Patiala And Others on 11 February, 2009

Punjab-Haryana High Court
Vishav Kumar Sharma vs State Bank Of Patiala And Others on 11 February, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                CWP No. 1307 of 2009

                                Date of Decision: February 11 , 2009


Vishav Kumar Sharma                                      ...... Petitioner


      Versus


State Bank of Patiala and others                         ...... Respondents


Coram:      Hon'ble Mr. Justice Ajay Tewari


Present:    Mr.Sushil Jain, Advocate
            for the petitioner.

                   ****

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?


Ajay Tewari, J.

After arguing for sometime learned counsel for the

petitioner prays for permission to withdraw this writ petition and states that

he will move an appropriate application for grant of pension and provident

fund and that the respondent-bank be directed to consider the same as per

law within a specified time frame.

I find this request to be genuine.

This petition is dismissed as withdrawn while reserving

the liberty to the petitioner to agitate his application for pension/provident

fund before the respondent-bank. In case the said application is moved

within within a period of four weeks from today the respondent-bank shall

pass a speaking order thereon within a period of three months thereafter
CWP No. 1307 of 2009 -2-

and, in case the petitioner is found entitled to any amounts

would also release the same within a period of one month subsequently.

(AJAY TEWARI)
JUDGE

February 11 , 2009
sunita