High Court Punjab-Haryana High Court

State Of Haryana And Others vs Dr.(Mrs.) Rekha Garg on 9 January, 2009

Punjab-Haryana High Court
State Of Haryana And Others vs Dr.(Mrs.) Rekha Garg on 9 January, 2009
R.S.A. No. 45 of 2009 (O&M)                   -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                                 R.S.A. No. 45 of 2009 (O&M)

                                 Date of Decision : 09.01.2009

State of Haryana and others

                                                    ....Appellants
              Versus


Dr.(Mrs.) Rekha Garg

                                                    ...Respondent

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr. O.P.Sharma, Addl.Advocate General, Haryana
          for the appellants.

                         .....

MAHESH GROVER, J.

Delay condoned.

The only question raised in the present appeal is whether

the plaintiff/respondent, who retired from Government service was

entitled to interest on retiral benefits (GPF) from 1987-88 to 1999-

2000 at the rate of 12% per annum, since the payment was delayed.

Both the courts came to the conclusion that the

plaintiff/respondent was entitled to interest @ 12% per annum. There

is material on record to show that this rate of interest was to be paid

from 1987-88 to 1999-2000 which was also in conformity with the

decree rendered by the learned trial Court.

In this view of the matter, when no substantial question of

law arises in the present appeal, the same deserves to be dismissed
R.S.A. No. 45 of 2009 (O&M) -2-

since it lacks merit.

Dismissed.

9.1.2009                      (MAHESH GROVER)
                                  JUDGE

dss