IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 1307 of 2009
Date of Decision: February 11 , 2009
Vishav Kumar Sharma ...... Petitioner
Versus
State Bank of Patiala and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr.Sushil Jain, Advocate
for the petitioner.
****
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Ajay Tewari, J.
After arguing for sometime learned counsel for the
petitioner prays for permission to withdraw this writ petition and states that
he will move an appropriate application for grant of pension and provident
fund and that the respondent-bank be directed to consider the same as per
law within a specified time frame.
I find this request to be genuine.
This petition is dismissed as withdrawn while reserving
the liberty to the petitioner to agitate his application for pension/provident
fund before the respondent-bank. In case the said application is moved
within within a period of four weeks from today the respondent-bank shall
pass a speaking order thereon within a period of three months thereafter
CWP No. 1307 of 2009 -2-
and, in case the petitioner is found entitled to any amounts
would also release the same within a period of one month subsequently.
(AJAY TEWARI)
JUDGE
February 11 , 2009
sunita