COCP No. 672 of 2009 1
In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 672 of 2009
Date of decision: July 15,2009
Ravinder Parkash son of Yash Raj ..Petitioner.
Versus
Ms. Harcharanjit Kaur and another
..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. Ramesh Goyal, Advocate
for the petitioner
Mr.Rajesh Garg, Addl.A.G.Punjab
for the respondents.
..
Rakesh Kumar Garg,J(Oral)
In response to the show cause notice issued by this Court, the
respondents have submitted reply, wherein it has been stated that Pension
Payment Order and Death-cum-Retirement Gratuity order of the petitioner were
issued on 15.4.2009 and thus the directions passed by this Court have been
complied with.
However, learned counsel appearing on behalf of the petitioner
states that the orders Annexures R-1 and R-2 attached with the written
statement indicate recovery of Rs. 94077/- from him and the petitioner is at a
loss to understand the reasons for which the recovery has been made from him
as he has not received any show cause notice for such a recovery.
In view of the aforesaid statement made by the counsel for the
petitioner, let respondent supply a copy of the order which has been passed for
making a recovery of Rs. 94077/- from the petitioner.
Let copy of the order be supplied to the petitioner within one month.
It is needless to say that the petitioner shall be at liberty to
challenge the aforesaid recovery order in accordance with law.
COCP No. 672 of 2009 2
No further order is required to be passed in this petition.
Rule discharged.
July 15, 2009 (RAKESH KUMAR GARG)
nk JUDGE