High Court Punjab-Haryana High Court

Mohinder Singh Sidhu vs The Punjab State Cooperative Bank … on 9 July, 2008

Punjab-Haryana High Court
Mohinder Singh Sidhu vs The Punjab State Cooperative Bank … on 9 July, 2008
CWP No.1673 of 1993                         (1)

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                               CWP No.1673 of 1993
                               Date of Decision: 9.7.2008

Mohinder Singh Sidhu                        ......Petitioner

            Versus

The Punjab State Cooperative Bank Ltd. ......Respondents.



Coram:      HON'BLE MR. JUSTICE HEMANT GUPTA


Present:    Shri Girish Agnihotri, Senior Advocate, with
            Shri Arvind Seth, Advocate, for the petitioner.

            None for the respondents.



1. Whether Reporters of local papers may be allowed to see
   the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


HEMANT GUPTA, J.

The petitioner has claimed a writ in the nature of

mandamus for direction to the respondents to release the

gratuity amount; leave encashment; pension; provident fund and

other dues and to grant other consequential benefits.

It is the case of the petitioner that he attained the age

of superannuation after rendering more than 23 years and but

the pension case of the petitioner has not been finalised by the

respondents.

This Court on 16.7.1999 directed the respondents to pay

the reitral benefits subject to decision of Civil Writ petition No.2130

of 1986. Such retiral benefits were ordered to be released subject to

his giving undertaking that in the event of failure of the writ petition,

he will reimburse the department if there is any claim of the

department against the petitioner.

CWP No.1673 of 1993 (2)

On 23.8.2004, in an identical case i.e. CWP No. 1671

of 1993, the counsel for respondent Nos. 1 and 2 made a

statement that the present writ petition is squarely covered by

the judgment of this Court rendered in Civil Writ Petition

No.10676 of 1992, H.C. Gupta v. Punjab State Cooperative Bank

Ltd. And another, decided on 23.11.2001. However, it was

pointed out that the grant of interest @ 18% was excessive and

therefore, the petitioners should not be granted interest @ 18%.

The matter was adjourned on the request of the counsel for the

respondents, who sought time to obtain instructions as 18%

interest was granted to large number of similarly situated

employees.

It is thus, apparent that the issue raised in the petition

is the one which is covered by the decision of the aforesaid writ

petition. However, the grant of interest on delayed payment is matter

of discretion of the Court. Therefore, I deem it appropriate to allow

the present writ petition in the same terms as CWP No. 10676 of

1992. However, the petitioner shall be entitled to interest @ 8% p.a.

from the date the amount fell due till its payment. The directions be

complied with within a period of three months from the date of

receipt of the copy of the order.

However, liberty is granted to the petitioner to take

recourse to his legal remedies, if the amount of retiral benefits

including the amount of gratuity is not properly computed, before

the appropriate Forum.

With the said direction, the writ petition is disposed of.

(HEMANT GUPTA)
JUDGE
09-07-2008
ds