IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 13086 of 2009
DATE OF DECISION: August 26, 2009
Dr. Iqbal Singh .........PETITIONER(S)
VERSUS
State of Punjab and Others ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. S.P. Soi, Advocate,
for the petitioner.
AJAI LAMBA, J. (ORAL)
The petition has been filed without proper foundation. The claim
is that for 12 days in the month of February 2009, salary was not paid. This
is without any show cause notice or any decision to that effect. The pay slip
to show that the salary for 12 days was withheld has not been appended. No
material has been placed on record to indicate that the petitioner has been
wronged.
Learned counsel wants to withdraw the petition to enable him to
file a better petition with complete particulars.
Dismissed as withdrawn with liberty as prayed for.
26.08.2009 (AJAI LAMBA) shivani JUDGE 1. To be referred to the reporters or not?
2. Whether the judgment should be reported in the Digest?