High Court Punjab-Haryana High Court

Harbhagwan Garg vs Principal Secretary To The Govt. … on 24 August, 2009

Punjab-Haryana High Court
Harbhagwan Garg vs Principal Secretary To The Govt. … on 24 August, 2009
Civil Writ Petition No.18873 of 2008                            -1-


     IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                               Civil Writ Petition No.18873 of 2008
                               Decided on : 24-08-2009


Harbhagwan Garg
                                                    ....Petitioner

                       VERSUS

Principal Secretary to the Govt. of Punjab,
Chandigarh & others
                                                    ....Respondents

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

Present:- Mr. A.P. Bhandari, Advocate,
for the petitioner.

Mr. J.S. Puri, Addl. A.G., Punjab,
for the respondents.

SATISH KUMAR MITTAL, J (ORAL)

The petitioner has filed the instant petition under Article

226 of the Constitution of India for issuing direction to the

respondents to release his pension after taking into consideration his

service period from 3.5.1965 to 23.8.1977.

In the written statement, which has been filed by way of

short affidavit, it has been stated that the Government has decided to

give the benefit of the said service period to the petitioner, and the

needful will be done on depositing the contributory fund by the

petitioner, within a period of three months.

Counsel for the petitioner states that the petitioner will

deposit the contributory fund for the said period with the respondents
Civil Writ Petition No.18873 of 2008 -2-

as calculated by them within a period of one month.

If the said amount is deposited by the petitioner within a

period of one month, the respondents are directed to release the said

benefit to him within two months thereafter.

Disposed of in above terms.

24th August, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE