IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO.4659 OF 2009
DATE OF DECISION: 25.3.2009
Gurmel Singh ...Petitioner
VERSUS
State of Punjab & Others ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.Amrik Singh, Advocate for the petitioner
Mr.BS Chahal, DAG, Punjab
Permod Kohli, J. (Oral)
Notice of motion.
On the asking of this Court, Mr.B.S.Chahal, DAG, Punjab accepts
notice on behalf of the respondents-State. With the consent of the counsel,
this petition is disposed of at motion stage.
The petitioner retired from service as ADE/SDO on 31.1.2008. The
CWP NO.4659 OF 2009 :2:
grievance of the petitioner is that except CPF and leave encashment, no
other retiral benefits have been paid to the petitioner. The petitioner has also
made representations (Annexure P-1 and P-2) and also served a legal notice
(Annexure P-5), but no decision has been taken on the same till date.
Learned counsel for the petitioner submits that he would be satisfied if the
respondents are directed to consider the representations/legal notice and
take a decision thereon.
In view of the above, this petition is disposed of with a direction to
respondents to take a decision on the representations/legal notice
(Annexures P-1, P-2 & P-5), within a period of two months from the date
a certified copy of this order is furnished to the competent authority. If
the petitioner is found entitled to any claim and if there is no legal
impediment, the same be released to him in accordance with law within a
period of one month thereafter. Needless to say, in the event the claim of the
petitioner is to be rejected, it shall be by a reasoned and speaking order.
(PERMOD KOHLI)
JUDGE
25.3.2009
MFK