In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 614 of 2009
Date of decision: July 21,2009
Harbinder Kaur wife of Satpal Singh ..Petitioner.
Versus
Bihari Lal and another
..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. Nandan Jindal, Advocate
for the petitioner
Mr. Amit Sethi, Advocate
for the respondents
..
Rakesh Kumar Garg,J(Oral)
Reply by way of affidavit on behalf of respondent No.2 has been
filed and the same is taken on the record.
Learned counsel appearing on behalf of the petitioner states that in
pursuance of the speaking order Annexure P-1 passed by the respondents, the
payment of the retiral benefits has been released to the petitioner. However, the
petitioner is also entitled to interest as the retiral benefits have been paid after a
considerable delay.
From perusal of the order dated 9.12.2008 passed by this Court in
CWP No.20690 of 2008, no benefit of interest was granted to the petitioner.
In view of the aforesaid fact, I am not inclined to proceed further in
the matter.
Rule discharged.
However, the petitioner shall be at liberty to seek any other
appropriate remedy for redresssal of her grievance for payment of interest of
delayed payment of retiral benefits in accordance with law.
July 21, 2009 (RAKESH KUMAR GARG)
nk JUDGE`