High Court Punjab-Haryana High Court

Harpal Singh & Ors vs The Pepsu Road Transport … on 17 December, 2008

Punjab-Haryana High Court
Harpal Singh & Ors vs The Pepsu Road Transport … on 17 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     CASE NO.: CWP No.21147 of 2008
                                  DATE OF DECISION: December 17, 2008

HARPAL SINGH & ORS.                                        ...PETITIONERS

                                   VERSUS

THE PEPSU ROAD TRANSPORT CORPORATION                       ...RESPONDENTS

& ANR.

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. R.K. ARORA, ADVOCATE FOR THE PETITIONERS.

ASHUTOSH MOHUNTA, J.(ORAL)

The grievance of the petitioners is that although their gratuity

and commutation of pension have been sanctioned vide orders (Annexures

P-1 to P-3), but the same have not been released to them till date. Learned

counsel submits that directions be issued to the respondents to release them

the sanctioned amount of gratuity and commutation of pension.

After hearing learned counsel for the petitioners, we dispose of

this writ petition with a direction to respondent No.2 to release the gratuity

and commutation of pension to the petitioners in terms of Annexures P-1 to

P-3 expeditiously, preferably, within three months from the date of receipt

of certified copy of this order, if there is no other legal impediment. While

deciding the case of the petitioners, the competent authority may also

consider whether the petitioners are entitled to any interest or not.




                                          (ASHUTOSH MOHUNTA)
                                                JUDGE


December 17, 2008                             (RAJAN GUPTA)
Gulati                                           JUDGE