IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P.No.9161 of 2011
Date of Decision:- 23.05.2011
Bhanwaria ....Petitioner(s)
vs.
State of Punjab and others ....Respondent(s)
***
CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH
***
Present:- Mr.Peeush Gagneja, Advocate,
for the petitioner.
***
AUGUSTINE GEORGE MASIH, J. (Oral)
Counsel for the petitioner contends that the petitioner was
appointed as a Safai Sewak on temporary basis with the Municipal Council,
Abohar on 25.12.1975. Thereafter, he was appointed on permanent basis on
30.4.1980 and he continued as such till the date of his retirement i.e.
31.1.2011. From the date of his retirement till date, no retiral benefits have
been released to him, not even the pension which he is entitled to, has been
released. Claiming the said relief, the petitioner has filed a representation
dated 7.4.2011 (Annexure P-3) but no decision till date has been taken
thereon by the Executive Officer, Municipal Council, Abohar. He contends
that the petitioner, at this stage, would be satisfied if a direction is issued to
the Executive Officer, Municipal Council, Abohar-respondent No.4 to
consider and decide the representation dated 7.4.2011 (Annexure P-3)
within some specified time.
Without going into the merits of the case or commenting
thereon, the present writ petition is disposed of with directions to the
C.W.P.No.9161 of 2011 -2-
Executive Officer, Municipal Council, Abohar-respondent No.4 to consider
and decide the representation of the petitioner dated 7.4.2011 (Annexure
P-3) within a period of three months from the date of receipt of certified
copy of this order. A speaking order be passed on the said representation
and conveyed to the petitioner forthwith.
In case, the petitioner is held entitled to the retiral benefits, as
claimed by him through his representation, the same be released to him
within a further period of one month and the pension be released to him
forthwith.
May 23, 2011 ( AUGUSTINE GEORGE MASIH ) poonam JUDGE