IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
Civil Writ Petition No. 12119 of 2008
Date of decision: 16.07.2008
Nirmal Singh ........Petitioner
Versus
The Chairman, Punjab State Electricity Board, Patiala. .......Respondents
Coram: HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON'BLE MS. JUSTICE NIRMALJIT KAUR
-.-
Present: Mr. K S Cheema, Advocate
for the petitioner
-.-
ASHUTOSH MOHUNTA, J. (Oral)
The petitioner, who was serving in the Punjab State Electricity
Department, has retired from service on 30.04.2007. He prays that direction
be issued to the respondents to count his ad hoc service for the purpose of
computing pension, gratuity and other retiral benefits. For his grievance,
the petitioner has also served a demand notice (Annexure P6) upon the
respondent, but the same has not been decided so far.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent, to decide the aforesaid
demand notice of the petitioner in accordance with law, within a period of
two months from the date of receipt of certified copy of this order.
[ASHUTOSH MOHUNTA]
JUDGE
[NIRMALJIT KAUR]
JUDGE
July 16, 2008
mohan