IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 10903 of 2009
DATE OF DECISION : DECEMBER 8, 2009
KESAR SINGH
....... PETITIONER(S)
VERSUS
THE STATE OF PUNJAB & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. RK Arora, Advocate, for the petitioner(s).
Mr. BS Chahal, DAG, Punjab.
AJAI LAMBA, J. (Oral)
This petition under Articles 226/227 of the Constitution of
India has been filed praying for issuance of a writ in the nature of
mandamus directing the respondents to release full and final payment of
General Provident Fund to the petitioner, along with statutory interest
thereon.
Learned counsel for the petitioner contends that during the
pendency of the petition, General Provident Fund amount, as due towards
the petitioner, has been paid. Statutory interest thereon, however, has not
Civil Writ Petition No. 10903 of 2009 2
been paid for the delayed payment.
This petition is disposed of, however, with directions to the
respondents to pay the statutory interest on General Provident Fund, in
case the same has not been already paid, within 2 months of receipt of
certified copy of the order.
The petitioner will be at liberty to represent the respondents
in this regard with calculations.
No costs.
December 8, 2009 ( AJAI LAMBA ) Kang JUDGE
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?