IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO. 1493 OF 2009
DATE OF DECISION: 30.1.2009
Gurbachan Singh and others ..Petitioners
VERSUS
The Pepsu Road Transport Corporation and anothers
...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.Jagdev Singh, Advocate for the petitioners
Mr.R.S.Ahluwalia, Advocate for respondents
Permod Kohli, J. (Oral)
Notice of motion.
On the asking of this Court, Mr.Ahluwalia, who is present in Court,
accepts notice on behalf of the respondents. With the consent of the
counsel, this petition is disposed of at motion stage.
CWP NO. 1493 OF 2009 :2:
The petitioners retired from service of the respondents-Corporation
on various dates as indicated in Annexure P-1. Their grievance is that they
have not been paid pension, gratuity and other retiral benefits. The
petitioners made representation (Annexure P-7) which has also not been
decided till date.
In view of the above, this petition is disposed of with a direction to
respondent no.2 to take a decision on the representation (Annexure P-7) of
the petitioners within a period of two months from the date a certified
copy of this order is furnished to respondent no.2. If the petitioners are
found entitled to their claims, the same be released to them, if not already
released. Needless to say, in the event the claim of the petitioners is to be
rejected, it shall be by a reasoned and speaking order.
(PERMOD KOHLI)
JUDGE
30.1.2009
MFK