CWP No.16170 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.16170 of 2008
Date of decision: 18.11.2008
Kirpal Singh and others ..Petitioners
Versus
The Pepsu Road Transport Corporation & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vikas Singh, Advocate, for the petitioners.
Mr.Hitesh Sood, Advocate, for the respondents.
Ashutosh Mohunta, J. (oral)
The petitioners who were working in the Pepsu Road
Transport Corporation, have retired from P.R.T.C. on different dates as
given in Annexure P-1, have prayed that direction be issued to the
respondents to release their gratuity and other unpaid retiral dues.
After hearing learned counsel for the parties, we dispose of
this writ petition with a direction to respondents No.2 to 5 to treat this
writ petition as a representation and decide the case of the petitioners
with regard to payment of gratuity and other unpaid retiral dues within
a period of three months from the date of receipt of certified copy of this
order. In case the petitioners are found entitled to the payment of
gratuity and other retiral dues, the same be released within one month
from the date of decision.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
November 18, 2008
‘rajpal’