IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.19747 of 2008
Decided on : 20-08-2009
Jaswant Singh
....Petitioner
VERSUS
State of Punjab,Chandigarh & others
....Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mr. Veneet Sharma, Advocate,
for the petitioner.
Mr. J.S. Puri, Addl. A.G., Punjab,
for the respondents.
SATISH KUMAR MITTAL, J (ORAL)
The petitioner, who has prematurely retired on 21.10.2005
from the office of Cooperative Societies, Amritsar, has filed the
instant petition under Articles 226/227 of the Constitution of India for
issuing direction to the respondents to release his retiral benefits to
him, which have been withheld due to the pendency of the
departmental as well as judicial proceedings.
Due to the stay of the criminal proceedings by this Court,
the departmental proceedings have not been initiated.
In view of these facts, counsel for the respondents, on
instructions from Sh. Davinder Singh, Assistant Registrar
Cooperative Societies, Amritsar, states that the department is ready
to release the provisional pension to the petitioner in accordance
with law within a period of two months.
Learned counsel for the petitioner has accepted the said
offer and states that this petition may be disposed of with the said
direction.
In view of above, this petition is disposed of with a
direction to respondent Nos.2 and 3 to release the provisional
pension to the petitioner along with the arrears preferably within a
period of two months, subject to the outcome of the departmental
proceedings.
20th August, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE