High Court Punjab-Haryana High Court

Dev Dutt vs State Of Haryana And Others on 2 July, 2009

Punjab-Haryana High Court
Dev Dutt vs State Of Haryana And Others on 2 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 9450 of 2009
                                         DATE OF DECISION : 02.07.2009

Dev Dutt

                                                            .... PETITIONER

                                   Versus

State of Haryana and others

                                                        ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. K.L. Dhingra, Advocate,
            for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

This is second petition filed by the petitioner. The earlier

petition filed by him claiming interest on delayed payment of retiral benefits

was disposed of by this Court on 11.1.2008 with a direction to the

respondents to consider the claim of the petitioner for payment of interest

on delayed payment, in accordance with law, expeditiously. In pursuance of

the said direction, an amount of Rs. 78,842/- was released towards interest

at the rate of 12% as claimed by the petitioner on pension and commutation.

It is the case of the petitioner that the full amount has not been

paid to him. Since the necessary direction in this regard has already been

issued by this Court, therefore, counsel for the petitioner states that the

petitioner may be permitted to withdraw this petition with liberty to avail
CWP No. 9450 of 2009 -2-

the other remedy in accordance with law.

Dismissed as withdrawn with the aforesaid liberty.

July 02, 2009                              ( SATISH KUMAR MITTAL )
ndj                                                 JUDGE