IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
CWP No.3547 of 2008
Date of decision: February 2, 2009
Smt. Shakuntala Devi ... Petitioner
Versus
State of Haryana & others ... Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Jagdish Manchanda, Advocate
for the petitioner.
Mr. Harish Rathee, Sr. DAG, Haryana.
***
1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
AJAY TEWARI, J.(Oral)
The claim of the petitioner is with regard to the release
of compassionate benefits under the policy of 2006 on account of
the death of her husband Lt. Sh. Sultan Singh in-service on
25.08.2006.
Although some reliefs have been stated to have been
granted yet it is not disputed that there are some other reliefs
which have not been granted to the petitioner.
After considering all the facts, this writ petition is
disposed off with the direction to respondents No.1 to 3 to
compute and release all the benefits which are due to the
petitioner under the Policy of 2006 with regard to the
compassionate benefits for government servant who died during
service.
In my opinion, it would be in the interest of justice to
CWP No.3547 of 2008 -2-
award interest @8% per annum to the petitioner for the delayed
payment w.e.f. 01.01.2007 till the date of actual payment within
3 months from the date of receipt of certified copy of this order.
In case the payment is not made in the said period then further
interest @ 8% per annum on the amount of interest also would
be payable to the petitioner.
Consequently, the writ petition is disposed off.
February 02, 2009 (AJAY TEWARI) sonia JUDGE