High Court Punjab-Haryana High Court

Malkiat Singh & Another vs P.R.T.C. & Another on 17 December, 2008

Punjab-Haryana High Court
Malkiat Singh & Another vs P.R.T.C. & Another on 17 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           CASE NO.: CWP No.21146 of 2008

                                   DATE OF DECISION: December 17, 2008


MALKIAT SINGH & ANOTHER                                  ...PETITIONERS

                                   VERSUS

P.R.T.C. & ANOTHER                                       ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. VIKAS CHATRATH, ADVOCATE FOR THE PETITIONERS.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioners who have retired from the service of PRTC

have prayed that directions be issued to the respondents to release their

gratuity, commuted value of pension and arrears of dearness allowance

under the Pepsu Road Transport Corporation Employees Pension/Gratuity

and General Provident Fund Regulation, 1992. the petitioners have also

served legal notice (Annexure P-4) which has not been decided so far.

After hearing learned counsel for the petitioners, we dispose of

this writ petition with a direction to respondent No.2 to decide the legal

notice (Annexure P-4) within a period of three months from the date of

receipt of certified copy of this order.




                                            (ASHUTOSH MOHUNTA)
                                                  JUDGE



December 17, 2008                              (RAJAN GUPTA)
Gulati                                            JUDGE