IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 14196 of 2009
DATE OF DECISION : 11.09.2009
Babli
... PETITIONER
Versus
The State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. P.K. Goklaney, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. (Oral )
The petitioner is widow of the deceased employee, who was
working as Sweeper in Municipal Council, Fazilka and died on 8.6.2008.
After his death, the petitioner is entitled for his service benefits, like
pension, gratuity and leave encashment etc. It is the case of the petitioner
that after the death of her husband, only an amount of Rs. 1 lac being the ex-
gratia grant has been paid to her, but the other service benefits have not
been released to her. In this regard, she served a legal notice dated
23.1.2009 upon respondent No.3, copy of which has been annexed with the
petition as Annexure P-2. It is the case of the petitioner that neither the
aforesaid legal notice has been considered and decided so far nor the service
benefits of her deceased husband have been released to her. Counsel states
CWP No. 14196 of 2009 -2-
that at this stage, the petitioner will be satisfied if a direction is issued to
respondent No.3 to consider and decide the aforesaid legal notice in
accordance with law, 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.3 to consider and decide the legal notice dated 23.1.2009
(Annexure P-2) in accordance with law, expeditiously, preferably within a
period of three months. In case, the petitioner is found entitled to the service
benefits of her deceased husband, the same shall be released to her
expeditiously.
September 11, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE