High Court Punjab-Haryana High Court

Mani Ram vs Dhbvnl And Others on 3 March, 2009

Punjab-Haryana High Court
Mani Ram vs Dhbvnl And Others on 3 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                         CWP No.310 of 2008 (O&M)
                                         Decided on : 03.03.2009

Mani Ram
                                                                     ....Petitioner

                                   VERSUS

DHBVNL and others                                                ....Respondents

CORAM:- HON’BLE MR. JUSTICE AJAY TEWARI

Present:- Mr. G. K. Chawla, Advocate
for the petitioner.

Mr. Narender Hooda, Advocate
for the respondents.

AJAY TEWARI J.

The petitioner who retired on 31.08.2007 claims his retiral dues by

way of present petition. In reply to his claim, learned counsel for the respondents

states that retiral dues are withheld in respect of those employees against whom

departmental proceedings (particularly related to embezzlement) are pending.

Even though, they may be a good ground for retaining the retiral dues but this will

not permit the respondents to indefinitely delay the final disposal of such

disciplinary proceedings which may be pending.

In the circumstances, the respondents are directed to conclude the

pending disciplinary proceedings within the period of four months from the date of

receipt of a certified copy of this order. In case the petitioner is exonerated, the

respondents would pay the dues and the entire arrears of retiral benefits of the

petitioner within the period of one month thereafter with 8% interest from

01.03.2008 till date of payment.

With these observations, this writ petition stands disposed of.

March 03, 2009                                       ( AJAY TEWARI )
ashish                                                    JUDGE