High Court Punjab-Haryana High Court

C.W.P.No.17786 Of 2 vs Punjab State Electricity Board … on 24 May, 2011

Punjab-Haryana High Court
C.W.P.No.17786 Of 2 vs Punjab State Electricity Board … on 24 May, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                      C.W.P.No.17786 of 2010
                                      Date of Decision:- 24.05.2011
Gurcharan Singh                                         ....Petitioner(s)

                   vs.

Punjab State Electricity Board and another               ....Respondent(s)
                   ***

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                   ***

Present:-   Mr.Jasleen Singh, Advocate,
            for the petitioner.

            Mr.G.S.Kanwar, Advocate,
            for the respondents.
                   ***

AUGUSTINE GEORGE MASIH, J. (Oral)

Counsel for the respondents states that all dues which the
petitioner was entitled to and permissible under the Rules, have been
released to him which includes the leave encashment amounting to
` 2,48,000/- and 100% provisional pension. Referring to Rule 9.14 and
Rule 11.1 of the Punjab Civil Service Rules, Vol. II, it has been stated by
him that as a corruption case is pending trial before the Court against the
petitioner, the amount of Gratuity and commutation of pension cannot be
released to him.

Counsel for the petitioner could not dispute this assertion but
prays that the trial is pending against the petitioner since 2004 and a
direction be issued for early disposal of the same.

In case the petitioner approaches the Court for speedy disposal

of the case, the Court shall take into consideration the said request of the

petitioner and an effort be made to decide the same expeditiously.

Petition stands disposed of in the above terms.

May 24, 2011                           ( AUGUSTINE GEORGE MASIH )
poonam                                           JUDGE