Punjab-Haryana High Court
Gurmej Singh vs The Indian Red Cross Society on 2 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13571 of 2009
DATE OF DECISION : 02.09.2009
Gurmej Singh
... PETITIONER
Versus
The Indian Red Cross Society, District Branch, Amritsar and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. D.S. Pheruman, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed the instant petition for quashing the
order dated 3.7.2009 (Annexure P-13), whereby services of the petitioner
have been terminated under Rule 5 (9) of the Punjab Civil Services
(Punishment and Appeal) Rules, 1970.
After arguing for some time and in view of the fact that under
the aforesaid Rules, an appeal is provided, counsel states that the petitioner
may be permitted to withdraw this petition with liberty to avail the said
remedy.
Dismissed as withdrawn with the aforesaid liberty.
September 02, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE