High Court Punjab-Haryana High Court

Balbir Singh Saini vs State Of Haryana And Others on 27 July, 2009

Punjab-Haryana High Court
Balbir Singh Saini vs State Of Haryana And Others on 27 July, 2009
C.W.P. No.15243 of 2008                                    -1-

   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                                   C.W.P. No.15243 of 2008
                                   Date of decision:27.07.2009.




Balbir Singh Saini                                       ..Petitioner

                              Versus

State of Haryana and others                          ..Respondents




CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

Present: Petitioner in person.

            Mr. Sanjeev Kaushik, Addl. A.G., Haryana,
            for respondent No.1 to 3.

            Ms. Aman Preet Sandhu, Advocate.
                            *****

JASBIR SINGH, J. (ORAL).

Petitioner has filed this writ petition with a prayer that

directions be issued to the respondents, to pay him an amount of

Rs.600 per month, as financial assistance, w.e.f. 01.08.2007, as

envisaged in policy letter dated 13.04.2006 (R-1). Vide that policy,

Government of Haryana decided to grant financial assistance to

Ex-servicemen of and above the age of 60 years, who are not getting

any kind of pension.

Petitioner’s application did not find favour with the
C.W.P. No.15243 of 2008 -2-
respondent – State, which led him to file this writ petition.

In the written statement filed, it was stated that as per

certificate issued, in favour of the petitioner, by the Air Force authorities

on 30.09.1972, the petitioner was found unfit for trade duties and he

was unwilling to revert to other trade and rank. Before this Court,

finding given above by the authorities was also challenged. On

18.05.2009, following order was passed by this Court: –

“Mr. Sajjandeep Chand from the Air Force is present

in Court. He submits that the original records have already

been destroyed after expiry of the stipulated period of

retention in terms of Air Force Regulations. He, however,

submits that whatever records they were maintaining in the

Media, the subject Certificate has been issued on that

basis. The petitioner who is present in person in Court has

shown his original Discharge Card, a photostat copy of

which has also been handed over to Mr. Sajjandeep

Chand.

In view of the fact that photostat copy of the

Discharge Certificate has been handed over to Mr.

Sajjandeep Chand in the Court, the Air Force Authorities

are directed to re-consider the matter and issue appropriate

communication to the Rajya Sainik Board before the

adjourned date.”

In response to order mentioned above, Ms. Sandhu handed

over a copy of the certificate, now issued by the Air Force authorities, to

the State counsel.

In view of above, this writ petition is disposed of by issuing

directions to the respondent – State to take note of certificate, issued in
C.W.P. No.15243 of 2008 -3-
favour of the petitioner, and pass appropriate orders. If the petitioner is

eligible, as per the terms and conditions of the policy Annexure R-1,

requisite relief be granted to him, within one month from the date of

receipt of copy of this order. If to the contrary, a detailed order be

passed and copy of the same be supplied, to the petitioner, forthwith.

Disposed of.





July 27, 2009.                                     ( JASBIR SINGH )
vinod                                                      JUDGE