IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.18603 of 2008
DATE OF DECISION: October 30, 2008
RAJESH KAUSHIK & OTHERS ...PETITIONERS
VERSUS
P.R.T.C. & ANOTHER ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. R.C. CHATRATH, ADVOCATE FOR THE PETITIONERS.
ASHUTOSH MOHUNTA, J.(ORAL)
All the petitioners have retired from service from Pepsu Road
Transport Corporation. They have prayed that directions be issued to the
respondents to release their retiral benefits. For this relief the petitioners
have served legal notice (Annexure P-5) which has not been decided so far.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.2 to decide the legal
notice (Annexure P-5) within a period of four months from the date of
receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
October 30, 2008 (RAJAN GUPTA)
Gulati JUDGE