Civil Writ Petition No.18873 of 2008 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.18873 of 2008
Decided on : 24-08-2009
Harbhagwan Garg
....Petitioner
VERSUS
Principal Secretary to the Govt. of Punjab,
Chandigarh & others
....Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mr. A.P. Bhandari, Advocate,
for the petitioner.
Mr. J.S. Puri, Addl. A.G., Punjab,
for the respondents.
SATISH KUMAR MITTAL, J (ORAL)
The petitioner has filed the instant petition under Article
226 of the Constitution of India for issuing direction to the
respondents to release his pension after taking into consideration his
service period from 3.5.1965 to 23.8.1977.
In the written statement, which has been filed by way of
short affidavit, it has been stated that the Government has decided to
give the benefit of the said service period to the petitioner, and the
needful will be done on depositing the contributory fund by the
petitioner, within a period of three months.
Counsel for the petitioner states that the petitioner will
deposit the contributory fund for the said period with the respondents
Civil Writ Petition No.18873 of 2008 -2-
as calculated by them within a period of one month.
If the said amount is deposited by the petitioner within a
period of one month, the respondents are directed to release the said
benefit to him within two months thereafter.
Disposed of in above terms.
24th August, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE