IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.2620 of 2008
DATE OF DECISION: APRIL 24, 2009
Sukhchain Singh
.....PETITIONER
Versus
Punjab Agro Foodgrains Corporation
Limited, Chandigarh and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.O.P. Kamboj, Advocate,
for the petitioner.
Ms. Geeta Sharma, Advocate,
for the respondents.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner, who is serving as Fertilizer Clerk in the Punjab
Agro Foodgrains Corporation Limited, Center Patti, District Tarn Taran, has
filed the instant petition for issuing direction to the respondents to release
the part of the amount of his salary which has been illegally deducted.
Counsel for the respondents while referring to the written
statement, submitted that concededly for the amount deducted from the
salary of the petitioner, a show-cause notice has been issued to which the
petitioner has replied and he has also been heard. She further states that a
final decision in the said show-cause notice will be taken within one month,
and if nothing is found due against the petitioner, then the deducted amount
will be refunded to the petitioner along with interest at the rate of 8% within
one month thereafter. In case the said matter is decided against the
petitioner, it will be open for the petitioner to challenge the same.
Disposed of in the aforesaid terms.
April 24, 2009 (SATISH KUMAR MITTAL) vkg JUDGE