IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.19064 of 2008
DATE OF DECISION: November 7, 2008
PREM KUMAR ...PETITIONER
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. SURINDER GARG, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The father of the petitioner, namely, Surja Ram was appointed
as Safaisewak in the office of Municipal Council, Raman, District Bhatinda.
He died during service after having rendered qualifying service of 43 years.
The petitioner being his son was paid all the other service benefits
pertaining to his father except gratuity.
Learned counsel submits that 50% of the gratuity, i.e.
Rs.1,19,368/- is yet to be paid to the petitioner, therefore, directions be
issued to the respondents to release the aforementioned amount.
After hearing counsel for the petitioner, we dispose of this writ
petition with a direction to respondent No.4 to release the balance amount of
gratuity to the petitioner within a period of three months from the date of
receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
November 7, 2008 (RAJAN GUPTA)
Gulati JUDGE