High Court Punjab-Haryana High Court

Nirval Singh vs Punjab State Electricity Board on 31 July, 2009

Punjab-Haryana High Court
Nirval Singh vs Punjab State Electricity Board on 31 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                         C.W.P. No.9231 of 2009

                         DATE OF DECISION: JULY 31, 2009

Nirval Singh

                                                        .....PETITIONER
                                  Versus

Punjab State Electricity Board,
Patiala and others
                                                       ....RESPONDENTS


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

Present:    Mr.Munish Gupta, Advocate,
            for the petitioner.
                   ..

SATISH KUMAR MITTAL, J. (Oral)

During the course of arguments, learned counsel for the
petitioner submitted that vide letter dated 19.9.2005, the financial assistance
to the tune of Rs.3.00 lacs was offered to the mother of the petitioner, but at
that time she did not accept the same and made a representation to give
employment to her son on compassionate grounds. Counsel submits that
now the mother of the petitioner is ready to accept that financial assistance
and she will make a representation in this regard to the authorities within
two weeks. Counsel further states that this petition be disposed of with the
direction that if any such representation is made, the same may be
considered and decided expeditiously, preferably within a period of three
months, in light of the earlier stand taken by the respondent authorities.
Ordered accordingly.

July 31, 2009                              (SATISH KUMAR MITTAL)
vkg                                                JUDGE