High Court Punjab-Haryana High Court

Mangat Singh vs State Of Punjab And Others on 29 October, 2009

Punjab-Haryana High Court
Mangat Singh vs State Of Punjab And Others on 29 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 16500 of 2009
                                          DATE OF DECISION : 29.10.2009

Mangat Singh

                                                             .... PETITIONER

                                    Versus

State of Punjab and others

                                                         ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:     Mr. Rajesh K. Dadwal, Advocate,
             for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner, who was working as Chowkidar in Municipal

Council, Fatehgarh Churian, Tehsil Batala, District Gurdaspur, and had

retired on 29.2.2008, on attaining the age of superannuation, has filed the

instant petition for issuing direction to the respondents to release his retiral

benefits, including leave encashment, due medical allowance and revised

pension ec. It is stated in the petition that except an amount of

Rs.1,55,000/-, the petitioner has not been paid the amount on account of

leave encashment etc. It is further stated that in this regard, a representation

dated 8.9.2009 (Annexure P-5) was made by the petitioner, but till date,

neither the said representation has been decided nor the retiral benefits of

the petitioner have been released. Counsel states that at this stage, the
CWP No. 16500 of 2009 -2-

petitioner will be satisfied, if a direction is issued to the Executive Officer,

Fatehgarh Churian, Tehsil Batala, District Gurdaspur (respondent No.5

herein) to consider and decide the aforesaid representation within a

reasonable time.

In view of the above, without issuing notice of motion as it will

un-necessary delay the matter, this petition is disposed of with a direction to

respondent No.5 to consider and decide the representation dated 8.9.2009

(Annexure P-5) within a period of three months from the date of receipt of a

certified copy of this order.

October 29, 2009                            ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE