CWP No.15996 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CWP No.15996 of 2008
Date of decision : September 9, 2008
*****
Amarjit Singh Gill
............Petitioner
Versus
Punjab State Electricity Board and another
...........Respondents
*****
CORAM: HON'BLE MR. JUSTICE M.M KUMAR
HON'BLE MR. JUSTICE JORA SINGH
*****
Present: Mr. V.K Shukla, Advocate for the petitioner.
*****
M.M KUMAR, J.
Through this petition filed under Article 226 of the
Constitution, the petitioner prays for issuance of a writ in the nature
of mandamus directing the respondents to pay up-to-date interest on
delayed payment of G.P Fund of the eptitioner amonting to
Rs.12,09,447/- @ 12% per annum, as the same was paid after an
inordinate delay from the date of his retirement. In this regard, the
petitioner has already sent a legal notice dated 28.2.2008 (Annexure
P-4), however, no reply is stated to have been received.
Without going into the merits of the case, we deem it just
CWP No.15996 of 2008 2
and appropriate to direct respondent Nos. 1 and 2 to take
cognizance of the legal notice dated 28.2.2008 (Annexure P-4) sent
by the petitioner and decide the same expeditiously preferably, within
a period of two months from the date a certified copy of this order is
presented to them. If the claim of the petitioner is found to be
meritorious and decided in his favour then the benefit accruing to him
shall be disbursed within two weeks thereafter. It shall be
appreciated if a speaking order is passed.
Petition stands disposed of in the above terms.
( M.M KUMAR )
JUDGE
September 9,2008 ( JORA SINGH )
ritu JUDGE