IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.10218 of 2007
DATE OF DECISION: November 10, 2008
SATNAM SINGH ...PETITIONER
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. RAJESH K. DADWAL, ADVOCATE FOR THE PETITIONER.
MR. B.S. CHAHAL, DAG, PUNJAB.
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioner was enrolled in the Indian Army on 24.3.1964
and was discharged from the Army on 1.2.1977. Thereafter the petitioner
was appointed as Driver in Punjab Roadways, Hoshiarpur Depot on
24.2.1981. He was convicted in a criminal case and was sentenced to
undergo RI for 1 year vide judgement dated 16.8.1994, passed by the Addl.
Sessions Judge, Ropar (Annexure P-1). In pursuance to his conviction, the
petitioner was ordered to be removed from service vide order dated
26.6.1998 (Annexure P-2), w.e.f 17.8.1994.
The grievance of the petitioner is that although he has been
removed from service but as the petitioner has rendered approximately 7
years of service in Punjab Roadways, therefore, he is entitled to his retiral
dues.
Reply has been filed on behalf of the respondents wherein it
has been averred that as the petitioner was removed from service vide order
dated 26.6.1998 (Annexure P-2), hence he is not entitled to pensionary
benefits.
CWP No.10218 of 2007 -2-
A perusal of the aforementioned facts shows that where an
employee is dismissed or removed from service then he is not entitled to any
pensionary benefits.
In view of the above, we find no merit in the writ petition and
the same is dismissed.
Counsel for the petitioner submits that the respondents cannot
withhold the GPF of the petitioner.
After hearing learned counsel, we direct the respondents to
release the GPF, if not already released to the petitioner, as the same cannot
be withheld by the respondents, expeditiously, preferably, within three
months from the date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
November 10, 2008 (RAJAN GUPTA)
Gulati JUDGE