High Court Punjab-Haryana High Court

Darshana Devi Singh vs S.K. Negi on 7 December, 2009

Punjab-Haryana High Court
Darshana Devi Singh vs S.K. Negi on 7 December, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                       COCP No.2152 of 2009 (O&M)
                                       Date of decision: December 7, 2009.


Darshana Devi Singh
                                                           ...Petitioner(s)

             v.

S.K. Negi

                                                           ...Respondent(s)

CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present: Shri Parveen Kumar Rohilla, Advocate, for the petitioner.

Rakesh Kumar Garg, J. (Oral):

As per the averments made in this petition, the petitioner filed

CWP No.10883 of 2009 for quashing of the orders dated 29.7.2002 and

18.9.2002 (attached as Annexures P-10 and P-12 with the writ petition) vide

which the claim of the petitioner for retiral benefits of her husband and her

family pension was rejected by the respondents. In the writ petition, a

further direction for the issuance of a writ in the nature of mandamus was

also sought to release the arrears of the pension of the deceased husband of

the petitioner with effect from 17.3.1997 to 19.10.2007 with 18% interest

and/or for any other appropriate directions.

During the course of hearing before the learned Single Judge,

the petitioner submitted that she had served a legal notice dated 20.5.2009

upon the respondents (copy of which was attached as Annexure P-14 with

the writ petition), which is still pending and, therefore, the petitioner will be

satisfied if respondent No.5, i.e., the Chief Accounts Officer/Pension, Uttar
Haryana Bijli Vitran Nigam Limited, Sector 15, Panchkula (respondent in

the contempt petition) is directed to consider and decide the aforesaid legal

notice. In view of the prayer of the petitioner, without issuing notice of

motion, the writ petition was disposed of with a direction to the Chief

Accounts Officer/Pension to consider and decide the legal notice in

accordance with law.

The present contempt petition has been filed by the petitioner

raising the grievance that in spite of the aforesaid direction, the said

respondent has failed to decide the claim of the petitioner with regard to

payment of retiral benefits.

Admittedly, the aforesaid Chief Accounts Officer/Pension is

not the competent authority to decide the question of payment of retiral

benefits to the petitioner. Thus, the legal notice which has been ordered to

be decided in accordance with law, cannot be decided by the aforesaid Chief

Accounts Officer/Pension, as in law, he is not competent to decide the

question of payment of pension to the petitioner.

Thus, I find no merit in this petition.

Dismissed.



December 7, 2009.                        [ Rakesh Kumar Garg ]
kadyan                                                 Judge