Civil Writ Petition. No.13159 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition. No.13159 of 2009
Decided on : 26-08-2009
Baldev Singh
.... Petitioner
VERSUS
State of Punjab, Chandigarh and others
.... Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mr. V.K. Sandhir, Advocate
for the petitioner.
SATISH KUMAR MITTAL, J (Oral).
The petitioner, who has retired as Peon from Municipal
Committee, Mansa, on attaining the age of superannuation on
31.10.2008, has filed the instant petition under Articles 226/227 of
the Constitution of India for issuing direction to the respondents to
release his retiral benefits, which have not been released so far.
It is the case of the petitioner that he has submitted all
the relevant papers for grant of retiral benefits, but without any
justification, the respondents have not released the same. In this
regard, after serving a representation dated 12.6.2009 (Annexure
P-2), a legal notice dated 9.7.2009 (Annexure P-3) has been given
to the respondents, but the said legal notice has not been decided
till date and retiral benefits have not been paid to the petitioner.
Civil Writ Petition. No.13159 of 2009 -2-
Counsel for the petitioner states that the petitioner will be satisfied
if a direction is issued to respondent No.4 to consider and decide
the said legal notice in accordance with law, within a reasonable
time.
In view of above, 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.4 to consider and
decide the legal notice dated 9.7.2009 (Annexure P-3) filed by the
petitioner for the grant of said benefit, in accordance with law,
expeditiously, preferably within a period of three months.
26th August, 2009. (SATISH KUMAR MITTAL) Monika JUDGE