High Court Punjab-Haryana High Court

Kali Ram Bansal vs State Of Haryana And Others on 2 July, 2008

Punjab-Haryana High Court
Kali Ram Bansal vs State Of Haryana And Others on 2 July, 2008
CWP No.1286 of 2007                                                  1


   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                               CWP No.1286 of 2007
                               Date of Decision: 7.2.2008
Kali Ram Bansal
                                        ............. Petitioner
                               Versus
State of Haryana and others.
                                        ..............Respondents.

CORAM: HON'BLE MR.JUSTICE JASBIR SINGH
       HON'BLE MR.JUSTICE JASWANT SINGH


Present:- Sh.Rahul Deswal, Advocate for the petitioner.
          Sh.Harish Rathee, Sr.D.A.G.Haryana for the respondents.

                                 *****

JASBIR SINGH, J.(ORAL)

Petitioner retired from service on 31.5.2006. In this writ petition

it is his grouse that even by now, terminal benefits have not been released

in his favour.

In response to notice issued by this Court, reply has been filed by

the official respondents, wherein it has been stated that departmental

proceedings, which were pending against the petitioner, came to an end in

the month of September 2006, thereafter sanction has been granted to

release payment of retiral benefits in his favour, as found mentioned in the

preliminary objections to the writ petition. It has further been stated that

after issuance of sanction mentioned above, petitioner was asked to sign

necessary documents and also furnish information, like list of the family

members but he has failed to do so. It has further been stated that if the

petitioner complies with formalities as mentioned in para 22 of the reply,

the amount in question will be released to him immediately thereafter.

In view of the stand taken by the respondents, we dispose of this
CWP No.1286 of 2007 2

writ petition and ask the petitioner to complete all necessary formalities/

papers and submit the same within a period of 15 days from today, to the

Principal, Government Senior Secondary School, Assandh, District Karnal,

who shall accept the same and forward those papers to the authorities

concerned. The respondents are directed to release the pensionary and other

benefits positively within a period of two months thereof, failing which it is

made clear that the petitioner shall be entitled to claim interest on the

amount in question, from the due date, till realisation @ 7% per annum

(simple).





                                                (Jasbir Singh)
                                                    Judge



7.2.2008                                     (Jaswant Singh)
joshi                                            Judge