High Court Punjab-Haryana High Court

Jiwan Jyoti vs Life Insurance Corporation Of … on 21 August, 2009

Punjab-Haryana High Court
Jiwan Jyoti vs Life Insurance Corporation Of … on 21 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 12801 of 2009
                                         DATE OF DECISION : 21.08.2009

Jiwan Jyoti

                                                            .... PETITIONER

                                   Versus

Life Insurance Corporation of India and others

                                                        ..... RESPONDENTS


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


Present:      Mr. Sandeep Arora, Advocate,
              for the petitioner.

                            ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner was appointed by the Life Insurance Corporation

of India, Gurdaspur (respondent No.4 herein) on the temporary post of

Water Boy and he joined his duties on 10.7.2007. It is the case of the

petitioner that three months thereafter, his services were terminated and now

after about two years, the petitioner has filed the instant petition,

challenging his termination being illegal.

After arguing for some time, counsel for the petitioner states

that the petitioner may be permitted to withdraw this petition with liberty to

avail his other remedies.

Dismissed as withdrawn with the aforesaid liberty.

August 21, 2009                              ( SATISH KUMAR MITTAL )
ndj                                                   JUDGE