High Court Punjab-Haryana High Court

Gurmel Singh vs State Of Punjab & Others on 25 March, 2009

Punjab-Haryana High Court
Gurmel Singh vs State Of Punjab & Others on 25 March, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH.

                          CWP NO.4659 OF 2009
                           DATE OF DECISION:          25.3.2009


Gurmel Singh                                       ...Petitioner


                          VERSUS
State of Punjab & Others                           ...Respondents




               CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.Amrik Singh,           Advocate for the petitioner

             Mr.BS Chahal, DAG, Punjab

Permod Kohli, J. (Oral)

Notice of motion.

On the asking of this Court, Mr.B.S.Chahal, DAG, Punjab accepts

notice on behalf of the respondents-State. With the consent of the counsel,

this petition is disposed of at motion stage.

The petitioner retired from service as ADE/SDO on 31.1.2008. The
CWP NO.4659 OF 2009 :2:

grievance of the petitioner is that except CPF and leave encashment, no

other retiral benefits have been paid to the petitioner. The petitioner has also

made representations (Annexure P-1 and P-2) and also served a legal notice

(Annexure P-5), but no decision has been taken on the same till date.

Learned counsel for the petitioner submits that he would be satisfied if the

respondents are directed to consider the representations/legal notice and

take a decision thereon.

In view of the above, this petition is disposed of with a direction to

respondents to take a decision on the representations/legal notice

(Annexures P-1, P-2 & P-5), within a period of two months from the date

a certified copy of this order is furnished to the competent authority. If

the petitioner is found entitled to any claim and if there is no legal

impediment, the same be released to him in accordance with law within a

period of one month thereafter. Needless to say, in the event the claim of the

petitioner is to be rejected, it shall be by a reasoned and speaking order.

(PERMOD KOHLI)
JUDGE

25.3.2009
MFK