IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.10020 of 2009
DATE OF DECISION: JULY 10, 2009
Karam Chand
.....PETITIONER
Versus
State of Haryana and another
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.Parminder Singh, Advocate,
for the petitioner.
..
SATISH KUMAR MITTAL, J. (Oral)
The father of the petitioner was working as Beldar in the
Municipal Council, Karnal. He expired on 12.10.2005 after serving about
27 years. Counsel for the petitioner states that the father of the petitioner
was regular employee of the Municipal Council.
It is the case of the petitioner that after the death of his father,
the petitioner is entitled for ex-gratia compassionate appointment or the ex-
gratia compassionate financial assistance as per Haryana Government
Employees Rules, 2006. It is further the case of the petitioner that in spite of
the fact that he had applied for the same, the said benefit has not been
granted to him. In this regard the petitioner has served a legal notice dated
13.8.2008 (Annexure P3) upon respondent No.2. It is the case of the
petitioner that till date the said respondent has not taken any decision on the
said legal notice under the aforesaid Rules.
In view of these facts, 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 legal notice
expeditiously, preferably within a period of three months, in accordance
with law.
July 10, 2009 (SATISH KUMAR MITTAL) vkg JUDGE