High Court Punjab-Haryana High Court

Mann Singh vs State Of Punjab And Others on 30 March, 2009

Punjab-Haryana High Court
Mann Singh vs State Of Punjab And Others on 30 March, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH

                         C.W.P. No. 4958 of 2009

                         DATE OF DECISION: MARCH 30, 2009

Mann Singh

                                                        .....PETITIONER
                                Versus

State of Punjab and others
                                                      ....RESPONDENTS


CORAM:     HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
                        ---

Present:     Mr.Ashwani Kumar Kaushal, Advocate,
             for the petitioner.
                    ..

SATISH KUMAR MITTAL, J. (Oral)

The petitioner was working with Food Corporation of India as
House Watchman on regular basis. He retired from service on 31.1.2002. It
is the case of the petitioner that immediately after the retirement, the
petitioner approached the respondents for release of his pension etc., but the
respondents have not considered his prayer till date in spite of many
representations made to them.

Learned counsel for the petitioner states that legal notice
(Annexure P10) was also given to the respondents on 30.9.2008, but till
date even no decision has been taken on the said legal notice.

In view of the above, without issuing notice to the other side as
it will unnecessarily delay the matter, this writ petition is disposed of with
a direction to the Regional Manager, Food Corporation of India, Sector 31,
Chandigarh to consider and decide the said legal notice as expeditiously as
possible and preferably within a period of three months.

March 30, 2009                           (SATISH KUMAR MITTAL)
vkg                                              JUDGE