High Court Punjab-Haryana High Court

Ex. Havaldar Ajit Singh vs Union Of India & Others on 27 August, 2008

Punjab-Haryana High Court
Ex. Havaldar Ajit Singh vs Union Of India & Others on 27 August, 2008
CWP No.15068 of 2008                            1




IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.

                                       CWP No.15068 of 2008
                                       Date of decision: 27.8.2008.


Ex. Havaldar Ajit Singh                             ..Petitioner

                          Versus

Union of India & others                             ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.S Bajaj, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)

Learned counsel for the petitioner submits that although

petitioner retired on 28th February, 2008, but his retiral dues have not

been released. For this, he served a legal notice (Annexure P-3) upon

the respondents which has not been decided so far.

Notice of motion.

On asking of the Court, Mr. R.K. Chugh, Advocate accepts

notice on behalf of the respondents.

After hearing learned counsel for the parties, we dispose of

this writ petition with the direction to the respondents to take a final

decision on the legal notice Annexure P-3 within a period of three
CWP No.15068 of 2008 2

months from the date of receipt of certified copy of this order. In case

the petitioner is found to be entitled to the retiral dues, the same be paid

to him expeditiously preferably within one month thereafter.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE

August 27, 2008
‘rajpal’