IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 16893 of 2009
DATE OF DECISION : 05.11.2009
Rameshwar Dayal
... PETITIONER
Versus
Uttar Haryana Bijli Vitran Nigam Limited, Panchkula and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Azad Singh, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who has retired as Assistant Lineman from the
respondent Nigam on 31.7.2006, on attaining the age of superannuation, has
filed the instant petition for issuing direction to the respondents to release
his retiral benefits, which have not been released till date, without any
justification and reason.
It is the case of the petitioner that in spite of the fact that no
enquiry or disciplinary proceedings is pending against him and he had
retired from service more than 3 years ago, the respondents are not releasing
the retiral benefits to the petitioner, despite the various representations made
by him. Counsel states that ultimately, in this regard, the petitioner served a
legal notice dated 2.7.2009 upon the respondents, copy of which has been
CWP No. 16893 of 2009 -2-
annexed as Annexure P-2, but till date, no decision has been taken on the
same. Counsel states that at this stage, the petitioner will be satisfied if a
direction is issued to the Executive Officer, Uttar Haryana Bijli Vitran
Nigam Limited, Sonepat (respondent No.2 herein) to consider and decide
the said legal notice 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 2.7.2009
(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. In case, the
petitioner is found entitled to any amount, the respondents are directed to
release the same to the petitioner, immediately.
November 05, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE