IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 12960 of 2009
DATE OF DECISION : SEPTEMBER 2, 2009
BALBIR KAUR
....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Sharwan Sehgal, Advocate, for the petitioner(s).
Mr. YK Sharma, DAG, Punjab.
AJAI LAMBA, J. (Oral)
For the reasons recorded in order of even date passed in CWP
12828 of 2009 (Baldev Krishan v. State of Punjab and others), this petition
is allowed to the limited extent that the respondents would have no right to
effect recovery from the retiral benefits of the petitioner on account of
erroneous fixation of pay. Consequently, it is further held that any amount
recovered in the interregnum period shall be refunded to the petitioner
Civil Writ Petition No. 12910 of 2009 2
within 4 months of receipt of certified copy of this order.
September 2, 2009 ( AJAI LAMBA ) Kang JUDGE 1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?