IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 12801 of 2009
DATE OF DECISION : 21.08.2009
Jiwan Jyoti
.... PETITIONER
Versus
Life Insurance Corporation of India and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Sandeep Arora, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner was appointed by the Life Insurance Corporation
of India, Gurdaspur (respondent No.4 herein) on the temporary post of
Water Boy and he joined his duties on 10.7.2007. It is the case of the
petitioner that three months thereafter, his services were terminated and now
after about two years, the petitioner has filed the instant petition,
challenging his termination being illegal.
After arguing for some time, counsel for the petitioner states
that the petitioner may be permitted to withdraw this petition with liberty to
avail his other remedies.
Dismissed as withdrawn with the aforesaid liberty.
August 21, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE