High Court Punjab-Haryana High Court

Passa Singh vs Food Corporation Of India And … on 11 December, 2008

Punjab-Haryana High Court
Passa Singh vs Food Corporation Of India And … on 11 December, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       CWP No. 4591 of 2008
                       Date of decision: December 11, 2008


Passa Singh                                    ---    Petitioner


           Versus

Food Corporation of India and others           ----   Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Amit Aggarwal, Advocate, for the petitioner.

Ms. Puneeta Sethi, Advocate, for the respondents.

Ashutosh Mohunta, J (Oral).

The petitioner retired as Assistant Grade 1 from the Food
Corporation of India. His grievance is that although he retired on29-
4-2006, yet he has not been paid his gratuity till date.

Counsel submits that for the relief claimed in this petition,
the petitioner has already served a legal notice upon the
respondents, which has not been decided as yet.

After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 2 to decide the legal
notice ( Annexure P-3) of the petitioner in accordance with law,
within six months from the date of receipt of a copy of this order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

December 11, 2008
`ask’