High Court Punjab-Haryana High Court

Harbinder Kaur Wife Of Satpal … vs Bihari Lal And Another on 21 July, 2009

Punjab-Haryana High Court
Harbinder Kaur Wife Of Satpal … vs Bihari Lal And Another on 21 July, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 614 of 2009

Date of decision: July 21,2009

Harbinder Kaur wife of Satpal Singh ..Petitioner.

Versus

Bihari Lal and another

..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Nandan Jindal, Advocate
for the petitioner
Mr. Amit Sethi, Advocate
for the respondents

..

Rakesh Kumar Garg,J(Oral)

Reply by way of affidavit on behalf of respondent No.2 has been

filed and the same is taken on the record.

Learned counsel appearing on behalf of the petitioner states that in

pursuance of the speaking order Annexure P-1 passed by the respondents, the

payment of the retiral benefits has been released to the petitioner. However, the

petitioner is also entitled to interest as the retiral benefits have been paid after a

considerable delay.

From perusal of the order dated 9.12.2008 passed by this Court in

CWP No.20690 of 2008, no benefit of interest was granted to the petitioner.

In view of the aforesaid fact, I am not inclined to proceed further in

the matter.

Rule discharged.

However, the petitioner shall be at liberty to seek any other

appropriate remedy for redresssal of her grievance for payment of interest of

delayed payment of retiral benefits in accordance with law.




July 21, 2009                                           (RAKESH KUMAR GARG)
           nk                                                   JUDGE`