High Court Punjab-Haryana High Court

Anand Swarup Dhir vs State Of Haryana And Others on 12 October, 2009

Punjab-Haryana High Court
Anand Swarup Dhir vs State Of Haryana And Others on 12 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                    C.W.P. No. 4108 of 2009
                                          DATE OF DECISION : 12.10.2009

Anand Swarup Dhir

                                                             ... PETITIONER
                                   Versus
State of Haryana and others

                                                         ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. Virender Kumar, Advocate,
            for the petitioner.

            Ms. Kirti Singh, AAG, Haryana,
            for respondents No.1 and 3.

            Mr. D.K. Khanna, Advocate,
            for respondent No.2.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, counsel for the petitioner states

that part of the gratuity has been paid and the petitioner is entitled for some

more amount of gratuity. Therefore, he wants to withdraw this petition with

liberty to file application before the authorities under the Payment of

Gratuity Act, 1972 regarding the said deficiency.

Dismissed as withdrawn with the aforesaid liberty.

October 12, 2009                            ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE