IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 17577 of 2009
DATE OF DECISION : 17.11.2009
Dharam Lal Rawat
... PETITIONER
Versus
State of Haryana and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. D.S. Rawat, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who was working as Sanskrit Teacher in A.S.D.
High School, Narnaul (respondent No.4 herein), has filed the instant
petition for issuing direction to the respondents to revise his pension by
taking into account his entire service (from 8.5.1984 to 31.3.2006) with
respondent No.4 school as qualifying service, in terms of the instructions
dated 5.8.2008 (Annexure P-2).
It is the case of the petitioner that in terms of the aforesaid
instructions, the service rendered by him from 8.5.1984 to 1.1.1990, for
which period his Provident Fund was not got deposited, has also to be
counted towards the qualifying service. It is further case of the petitioner
that in this regard, a detailed legal notice dated 11.8.2009 has been served
upon the respondents, copy of which has been annexed as Annexure P-4,
CWP No. 17577 of 2009 -2-
but till date, neither the same has been decided nor pension of the petitioner
has been revised by taking into account the aforesaid period. Counsel states
that at this stage, the petitioner will be satisfied if a direction is issued to the
Director General School Education, Chandigarh (respondent No.2 herein) to
consider and decide the aforesaid legal notice, by keeping in view the
aforesaid instructions, within a reasonable time.
In view of the above, without issuing notice of motion as it will
un-necessary delay the matter, this petition is disposed of with a direction to
respondent No.2 to consider and decide the legal notice dated 11.8.2009
(Annexure P-4), in view of the instructions dated 5.8.2008 (Annexure P-2),
in accordance with law, within a period of three months from the date of
receipt of a certified copy of this order.
November 17, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE