Punjab-Haryana High Court
No.1062510A Ex Dafadar Shishupal vs Union Of India & Ors on 18 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 9293 of 2008
DATE OF DECISION : FEBRUARY 18, 2009
NO.1062510A EX DAFADAR SHISHUPAL
....... PETITIONER(S)
VERSUS
UNION OF INDIA & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. RA. Sheoran, Advocate, for the petitioner(s).
Ms. Geeta Singhwal, Advocate, for respondents.
AJAI LAMBA, J.
For the reasons given in the judgment of even date rendered in
CWP No. 19417 of 2007 (Ex. Naik Parmod Kumar v. Union of India and
others), this petition is allowed. The respondents are directed to grant
disability pension to the petitioner as assessed. The respondents shall pay
all the arrears to the petitioner within 2 months from the date of receipt of a
copy of the judgment, failing which the petitioner would be entitled to
interest at the rate of 9% on the amount of arrears.
February 18, 2009 ( AJAI LAMBA ) Kang JUDGE