High Court Punjab-Haryana High Court

Ved Parkash vs The Pepsu Road Transport … on 18 November, 2008

Punjab-Haryana High Court
Ved Parkash vs The Pepsu Road Transport … on 18 November, 2008
CWP No.19590 of 2008                1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                        CWP No.19590 of 2008
                                        Date of decision: 18.11.2008

Ved Parkash                                         ..Petitioner
                           Versus

The Pepsu Road Transport Corporation & another            ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.K. Arora, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)
Learned counsel for the petitioner submits that although the
petitioner has retired from service of P.R.T.C. on 31.7.2006 but the
payment of his retiral dues were released in May, 2007 and March,
2008.

Notice of motion.

Mr. R.S. Ahluwalia, Advocate, accepts notice on behalf of
the respondents and states that because of the weak financial position of
the respondents Corporation, the retiral dues could not be released to the
petitioner in time.

Keeping in view the totality of circumstances in this case,
we find no reason to award any interest to the petitioner on the delayed
payment of retiral dues.

Dismissed.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
November 18, 2008
‘rajpal’