High Court Punjab-Haryana High Court

Ramesh Chander vs State Of Haryana And Others on 21 July, 2009

Punjab-Haryana High Court
Ramesh Chander vs State Of Haryana And Others on 21 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 10734 of 2009
                                          DATE OF DECISION : 21.07.2009

Ramesh Chander

                                                             .... PETITIONER

                                    Versus

State of Haryana and others

                                                         ..... RESPONDENTS


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


Present:     Mr. S.K. Bhardwaj, Advocate,
             for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner, who retired as Clerk from the services of the

Haryana Urban Development Authority on 30.4.2008, on attaining the age

of superannuation, has filed the instant petition for issuing direction to the

respondents to release his retiral benefits, which have not been released so

far, without any justification and reason. It is the case of the petitioner that

in this regard, he has submitted a representation dated 10.9.2008, copy of

which is annexed as Annexure P-9, but till date neither any decision has

been taken on the said representation nor the retiral benefits have been

released.

In view of the above, after hearing counsel for the petitioner,

without issuing notice of motion as it will un-necessary delay the matter,
CWP No. 10734 of 2009 -2-

this petition is disposed of with a direction to respondent No.3 to consider

and decide the representation dated 10.9.2008 (Annexure P-9) in accordance

with law, expeditiously, preferably within a period of three months.

July 21, 2009                             ( SATISH KUMAR MITTAL )
ndj                                                JUDGE