CWP No.15068 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.15068 of 2008
Date of decision: 27.8.2008.
Ex. Havaldar Ajit Singh ..Petitioner
Versus
Union of India & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.S Bajaj, Advocate, for the petitioner.
Ashutosh Mohunta, J. (oral)
Learned counsel for the petitioner submits that although
petitioner retired on 28th February, 2008, but his retiral dues have not
been released. For this, he served a legal notice (Annexure P-3) upon
the respondents which has not been decided so far.
Notice of motion.
On asking of the Court, Mr. R.K. Chugh, Advocate accepts
notice on behalf of the respondents.
After hearing learned counsel for the parties, we dispose of
this writ petition with the direction to the respondents to take a final
decision on the legal notice Annexure P-3 within a period of three
CWP No.15068 of 2008 2
months from the date of receipt of certified copy of this order. In case
the petitioner is found to be entitled to the retiral dues, the same be paid
to him expeditiously preferably within one month thereafter.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
August 27, 2008
‘rajpal’