IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.21146 of 2008
DATE OF DECISION: December 17, 2008
MALKIAT SINGH & ANOTHER ...PETITIONERS
VERSUS
P.R.T.C. & ANOTHER ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. VIKAS CHATRATH, ADVOCATE FOR THE PETITIONERS.
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioners who have retired from the service of PRTC
have prayed that directions be issued to the respondents to release their
gratuity, commuted value of pension and arrears of dearness allowance
under the Pepsu Road Transport Corporation Employees Pension/Gratuity
and General Provident Fund Regulation, 1992. the petitioners have also
served legal notice (Annexure P-4) which has not been decided so far.
After hearing learned counsel for the petitioners, we dispose of
this writ petition with a direction to respondent No.2 to decide the legal
notice (Annexure P-4) within a period of three months from the date of
receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
December 17, 2008 (RAJAN GUPTA)
Gulati JUDGE