IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
C.W.P. No. 10242 of 2008
Date of Decision: Nov. 18, 2008
Kartar Singh ........................................................ Petitioner
Versus
UCO Bank through its General Manager
and others ............................................................ Respondents
Coram: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Mr. Justice Rajan Gupta
Present: Mr. P.S.Khurana, Advocate
for the petitioner.
Mr. Pawan Bansal, Advocate
for the respondents.
....
ASHUTOSH MOHUNTA, J. (Oral)
The petitioner has prayed that directions be issued to
respondent Nos. 1 to 4 to release the Provident Fund, to pay the arrears of
subsistence allowance and further to decide the appeal against the order
dated 30.11.1999 passed by the Disciplinary Authority.
Reply has been filed in Court on behalf of the respondents
wherein it has been averred that as far as the relief with regard to the
payment of Provident Fund is concerned, the petitioner has been given a
reminder wherein it has been stated that he should visit the Branch and sign
the papers so that his case for release of terminal benefits be sent to the
Head Office for consideration.
[ 2 ]
C.W.P. No. 10242 of 2008
In view of the above, the petitioner may submit and sign the
papers at the office of Sujapur, Jagraon Branch. In case the petitioner
completes all the papers then the Provident Fund be released to him within a
period of three months from the date of completion of the papers.
Counsel for the respondents further submits that the petitioner
has been released the subsistence allowance vide Annexure R1 and hence
this prayer has been rendered infructuous. The last relief claimed by the
petitioner that his appeal be ordered to be decided expeditiously has also
become infructuous as the appeal has been decided vide order Annexure R2.
In view of the above, nothing survives in the writ petition and
the same is disposed of.
( ASHUTOSH MOHUNTA )
JUDGE
( RAJAN GUPTA )
JUDGE
18.11.2008
rupi