IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 5541 of 2009
DATE OF DECISION: APRIL 16, 2009
Dharam Pal Kharbanda
.....PETITIONER
Versus
Uttar Haryana Bijli Vitran
Nigam Limited, Panchkula and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.K.L. Dhingra, Advocate,
for the petitioner.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner, who was serving as Junior Engineer (1) with the
Uttar Haryana Bijli Vitran Nigam Limited, Yamun Nagar, has retired from
service on 31.1.2006. It is the case of the petitioner that the respondents
have withheld an amount of Rs.64,388/- out of the retiral benefits on
account of some shortage of transformer oil and parts. It is further the case
of the petitioner that in view of the policy decision, copy of which has been
annexed as Annexure P-3, as well as the judgment of this Court in Ratti
Ram v. UHBVN and others, CWP No.4631 of 2008, decided on September
11, 2008, the respondents could not have withheld the said amount,
particularly when neither any charge-sheet was issued nor any enquiry was
held. It is further the case of the petitioner that in this regard the petitioner
has submitted a detailed representation for the release of the withheld
amount, copy of which has been annexed as Annexure P-15, but the
respondents are not taking any decision on the said representation.
CWP No.5541 of 2009 -2-
In view of these facts, after hearing the counsel for the
petitioner and without issuing notice to the other side as it will unnecessary
delay the matter, this petition is disposed of with a direction to respondent
No.2 to consider and decide the said representation expeditiously and
preferably within a period of three months.
April 16, 2009 (SATISH KUMAR MITTAL) vkg JUDGE