High Court Punjab-Haryana High Court

Chetan Ram vs State Of Haryana And Others on 18 August, 2009

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Dismissed as withdrawn with the aforesaid liberty.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