High Court Punjab-Haryana High Court

Gian Singh vs The Principal Secretary on 20 October, 2008

Punjab-Haryana High Court
Gian Singh vs The Principal Secretary on 20 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           CASE NO.: CWP No.18109 of 2008

                                     DATE OF DECISION: October 20, 2008


GIAN SINGH                                               ...PETITIONER

                                   VERSUS

THE PRINCIPAL SECRETARY, FOOD & SUPPLY ...RESPONDENTS

AND CONSUMER AFFAIRS, PUNJAB AND OTHERS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. O.P. KAMBOJ, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner retired as Inspector from Food & Civil Supply

Department, Punjab in February, 2008. He has prayed for release of his

retiral dues. For this relief the petitioner has also served a legal notice

(Annexure P-5) which has not been decided so far.

After hearing learned counsel for the petitioner, we dispose of

this writ petition with a direction to respondent No.2 to decide the legal

notice (Annexure P-5) within a period of three months from the date of

receipt of certified copy of this order.




                                            (ASHUTOSH MOHUNTA)
                                                  JUDGE



October 20, 2008                               (RAJAN GUPTA)
Gulati                                            JUDGE