IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 17271 of 2009
DATE OF DECISION : 11.11.2009
Urmila Devi and others
... PETITIONERS
Versus
State of Haryana and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Ravindra Jain, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners, who are wife, sons and daughter of Govind
Prasad, working under the UHBVNL and is now not traceable, have filed
the instant petition for setting aside the order dated 7.9.2006 (Annexure P-
10), whereby claim of petitioner No.1 for family pension has been rejected
on the ground that since prior to the receipt of the un-traced report of the
employee from the police, his services were terminated, therefore, petitioner
No.1 is not entitled for family pension.
After arguing for some time, counsel states that the petitioners
may be permitted to withdraw this petition with liberty to challenge the said
termination order in accordance with law.
Dismissed as withdrawn with the aforesaid liberty.
November 11, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE