High Court Punjab-Haryana High Court

Jaswinder Singh vs State Of Punjab & Others on 13 October, 2009

Punjab-Haryana High Court
Jaswinder Singh vs State Of Punjab & Others on 13 October, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                           Civil Writ Petition No.15709 of 2009
                                 Date of Decision: October 13, 2009


Jaswinder Singh
                                                       .....PETITIONER(S)

                               VERSUS


State of Punjab & Others
                                                   .....RESPONDENT(S)
                           .      .        .


CORAM:             HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -         Mr. A.D.S. Ghuman, Advocate, for
                   the petitioner.


                           .      .        .

AJAI LAMBA, J (Oral)

Learned counsel wants to withdraw

the petition with liberty to file a consolidated

petition giving therein the date of retirement

and the date of release of retiral benefits so as

to establish the case to claim interest on

delayed payment.

Learned counsel is also required to

specify clearly that the petitioner was not at

fault.

Dismissed as withdrawn with liberty

as prayed for.

(AJAI LAMBA)
October 13, 2009 JUDGE
avin