C.W.P. No.11702 of 2011 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
C.W.P. No.11702 of 2011
Date of Decision: 08.07.2011
Chaman Lal
....Petitioner
Versus
Food Corporation of India and others
...Respondents
CORAM : Hon'ble Ms. Justice Nirmaljit Kaur
Present:- Mr. Sushil Saini, Advocate
for the petitioner.
*****
1. Whether Reporters of Local Newspapers may be
allowed to see the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the
Digest ?
**
NIRMALJIT KAUR, J. (ORAL)
This is a petition under Articles 226/227 of the Constitution of
India praying for issuance of a writ in the nature of mandamus directing the
respondents to release the terminal benefits on account of revision of pay
scale including the gratuity, revised leave encashment along with arrears of
pay fixation w.e.f 01.01.2007 as per Circular No.WRC/1/1/2007/Vol.III,
dated 18.09.2009 (Annexure P-2).
It is contended that despite of the completion of all the
formalities, the petitioner has not been granted the benefit of revised pay
scales till date. The petitioner vide representation (Annexure P-3)
requested the respondents for finalization of his case regarding the grant of
benefits on account of revision of pay scales. Respondent no.3 vide letter
dated 18.11.2010 (Annexure P-5) intimated the petitioner that his case for
C.W.P. No.11702 of 2011 2
grant of terminal benefits on account of revision of pay scale and other
retiral benefits is still under consideration. However, till date, the matter has
not been decided.
In view of the above, the present petition is disposed of with a
direction to respondents No.2 and 3 to decide the case of the petitioner for
grant of terminal benefits and other retiral benefits on account of revision of
pay scale forthwith, preferably within one month from the receipt of a copy
of this order.
(NIRMALJIT KAUR)
08.07.2011 JUDGE
gurpreet