High Court Punjab-Haryana High Court

Jaswant Singh vs State Of Punjab on 20 August, 2009

Punjab-Haryana High Court
Jaswant Singh vs State Of Punjab on 20 August, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                              Civil Writ Petition No.19747 of 2008
                              Decided on : 20-08-2009


Jaswant Singh
                                                     ....Petitioner

                       VERSUS

State of Punjab,Chandigarh & others
                                                     ....Respondents

CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.

Present:- Mr. Veneet Sharma, Advocate,
for the petitioner.

Mr. J.S. Puri, Addl. A.G., Punjab,
for the respondents.

SATISH KUMAR MITTAL, J (ORAL)

The petitioner, who has prematurely retired on 21.10.2005

from the office of Cooperative Societies, Amritsar, has filed the

instant petition under Articles 226/227 of the Constitution of India for

issuing direction to the respondents to release his retiral benefits to

him, which have been withheld due to the pendency of the

departmental as well as judicial proceedings.

Due to the stay of the criminal proceedings by this Court,

the departmental proceedings have not been initiated.

In view of these facts, counsel for the respondents, on

instructions from Sh. Davinder Singh, Assistant Registrar

Cooperative Societies, Amritsar, states that the department is ready

to release the provisional pension to the petitioner in accordance
with law within a period of two months.

Learned counsel for the petitioner has accepted the said

offer and states that this petition may be disposed of with the said

direction.

In view of above, this petition is disposed of with a

direction to respondent Nos.2 and 3 to release the provisional

pension to the petitioner along with the arrears preferably within a

period of two months, subject to the outcome of the departmental

proceedings.

20th August, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE