High Court Punjab-Haryana High Court

Smt. Kunta Devi vs Union Of India & Others on 12 December, 2008

Punjab-Haryana High Court
Smt. Kunta Devi vs Union Of India & Others on 12 December, 2008
CWP No. 20878 of 2008                    1




IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.



                      CWP No. 20878 of 2008
                      Date of decision: December 12, 2008



Smt. Kunta Devi                   ---    Petitioner


           Versus

Union of India & others            ---- Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. NR Dahia, Advocate, for the petitioner.

Ashutosh Mohunta, J (Oral).

Petitioner’s husband was posted as a Constable in 166
BN, CRPF in operational theater in the State of Jammu & Kashmir.
While on patrol duty in the residential area of DC/SP Pulwama
(J & K), petitioner’s husband suffered a heart attack and died during
the night intervening 11/12-5-2007. The petitioner has prayed for
grant of extraordinary pension as her husband died while on active
duty.

Notice of motion.

On our asking, Ms. Bimla Sangwan, Central Govt.
Standing Counsel for Union of India accepts notice.

Counsel submits that for the relief claimed in this petition,
the petitioner has already served a legal notice upon the
respondents, which has not been decided as yet.

After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 2 to decide the legal
CWP No. 20878 of 2008 2

notice ( Annexure P-9) of the petitioner in accordance with law,
within four months from the date of receipt of a copy of this order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

December 12, 2008
`ask’