High Court Punjab-Haryana High Court

Bhanwaria vs State Of Punjab And Others on 23 May, 2011

Punjab-Haryana High Court
Bhanwaria vs State Of Punjab And Others on 23 May, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                        C.W.P.No.9161 of 2011
                                        Date of Decision:- 23.05.2011

Bhanwaria                                            ....Petitioner(s)

                    vs.

State of Punjab and others                           ....Respondent(s)

                    ***

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                    ***

Present:-    Mr.Peeush Gagneja, Advocate,
             for the petitioner.

                    ***

AUGUSTINE GEORGE MASIH, J. (Oral)

Counsel for the petitioner contends that the petitioner was

appointed as a Safai Sewak on temporary basis with the Municipal Council,

Abohar on 25.12.1975. Thereafter, he was appointed on permanent basis on

30.4.1980 and he continued as such till the date of his retirement i.e.

31.1.2011. From the date of his retirement till date, no retiral benefits have

been released to him, not even the pension which he is entitled to, has been

released. Claiming the said relief, the petitioner has filed a representation

dated 7.4.2011 (Annexure P-3) but no decision till date has been taken

thereon by the Executive Officer, Municipal Council, Abohar. He contends

that the petitioner, at this stage, would be satisfied if a direction is issued to

the Executive Officer, Municipal Council, Abohar-respondent No.4 to

consider and decide the representation dated 7.4.2011 (Annexure P-3)

within some specified time.

Without going into the merits of the case or commenting

thereon, the present writ petition is disposed of with directions to the
C.W.P.No.9161 of 2011 -2-

Executive Officer, Municipal Council, Abohar-respondent No.4 to consider

and decide the representation of the petitioner dated 7.4.2011 (Annexure

P-3) within a period of three months from the date of receipt of certified

copy of this order. A speaking order be passed on the said representation

and conveyed to the petitioner forthwith.

In case, the petitioner is held entitled to the retiral benefits, as

claimed by him through his representation, the same be released to him

within a further period of one month and the pension be released to him

forthwith.

May 23, 2011                            ( AUGUSTINE GEORGE MASIH )
poonam                                            JUDGE