High Court Punjab-Haryana High Court

Mohinder Kaur vs The Chairman on 17 August, 2009

Punjab-Haryana High Court
Mohinder Kaur vs The Chairman on 17 August, 2009
Civil Writ Petition No.15123 of 2008                               -1-


     IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                               Civil Writ Petition No.15123 of 2008
                                Decided on : 17-08-2009

Mohinder Kaur
                                                         .... Petitioner

                       VERSUS

The Chairman, Board of Trustees,
F.C.I., New Delhi and others

                                                     .... Respondents

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

Present:- Mr. Raman Sharma, Advocate,
for the petitioner.

Ms. K.K. Guupta, Advocate,
for respondent Nos.1, 2, 4 & 5.

None for respondent No.3.

SATISH KUMAR MITTAL, J (Oral).

On July 13, 2009, learned counsel for respondent

Nos. 1, 2, 4 & 5 had stated that except the CPF and family pension,

all the other benefits have been released to the petitioner.

Regarding CPF, it was stated that the amount on that account will

be paid to the petitioner within one month positively.

Counsel for respondent Nos.1, 2, 4 & 5 has stated that

the amount of CPF has been paid to the petitioner. Regarding the

family pension, it has been stated by him that all the pension papers

of the petitioner have been sent to the E.P.F. Organisation.
Civil Writ Petition No.15123 of 2008 -2-

Counsel for respondent No.3, who is representing the

Regional E.P.F. Commissioner, is not present. However, it was

stated by counsel for respondent No.3 on the last date of hearing

that if the papers are sent to the office of respondent No.3, the

family pension will be released to the petitioner within 15 days.

In view of these facts, this writ petition is disposed of

with a direction to the Regional E.P.F Commissioner to release the

family pension to the petitioner in accordance with law on receiving

the papers sent by the employer to their office. Regarding the

payment of interest, it will be open for the petitioner to make a

representation to the concerned Department and the same will be

considered by said Department.

17th August, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE