Punjab-Haryana High Court
Chetan Ram vs State Of Haryana And Others on 18 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 12398 of 2009
DATE OF DECISION : 18.08.2009
Chetan Ram
.... PETITIONER
Versus
State of Haryana and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. S.N. Yadav, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed the instant petition for quashing the
order of punishment dated 23.7.2009 (Annexure P-4), passed by the
Managing Director, Haryana Warehouse Corporation, Panchkula, without
availing the remedy of appeal under the Service Rules.
After arguing for some time, counsel for the petitioner states
that the petitioner may be permitted to withdraw with petition with liberty to
avail the remedy of appeal.
Dismissed as withdrawn with the aforesaid liberty.
August 18, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE