IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 13154 of 2008 (O & M)
DATE OF DECISION: February 11, 2009
Gurinder Sachdeva .........PETITIONER(S)
VERSUS
Central Bank of India and Others ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. Yogesh Jain, Advocate,
Advocate, for the petitioner.
Ms. Jyoti Chaudhary, Advocate,
for the respondents-applicant.
AJAI LAMBA, J. (ORAL)
C.M. No. 23836 of 2008
Application is allowed.
Written statement is taken on record.
C.W.P. No. 13154 of 2008
Essentially the relief claimed in this petition is of retiral benefits.
It has been brought out from the reply that the petitioner has been paid
gratuity amount of Rs. 2,95,572/-, Provident Fund of Rs. 3,78,102/-, Rs.
1,177.99/- towards increment arrears and Rs. 10,283/- towards difference of
gratuity in the year 2007. In regard to the claim for interest on delayed
payment from 2007 to 2008 in view of the explanation given in the written
C.W.P. No. 13154 of 2008 -2-
statement, I do not find any ground for awarding interest.
Disposed of as the main claim of the petitioner for release of
retiral benefits has already been satisfied
11.02.2009 (AJAI LAMBA)
shivani JUDGE