IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP No.11878 OF 2008
Date of Decision: 14.7.2008.
Paramjit Singh
............. Petitioner
Versus
Union of India and another.
..............Respondents
CORAM: HON'BLE MR. JUSTICE MEHTAB S. GILL
HON'BLE MR.JUSTICE JASWANT SINGH
Present: Sh.L.S.Sidhu,Advocate for the petitioner.
Jaswant Singh,J.
This petition has been filed by the petitioner for issuance of a
direction to the respondents to decide his representation dated 7.12.2007
(Annexure P-2) given by him for grant of benefits of service rendered by
him in the Indian Army.
Petitioner was enrolled in the Indian Army on 25.3.1966 as a
Sepoy. After serving for 7 years 3 months and 11 days, he was discharged
from service on 6.7.1973. A copy of the service certificate is attached as
Annexure P-1. It seems that the petitioner was discharged from the Indian
Army on his own request.
Be that as it may, the petitioner, after a period of almost 34 years
allegedly made a representation dated 7.12.2007 (Annexure P-2) for grant of
service benefits i.e. pensionary benefits to him.
We have heard learned counsel for the petitioner and perused the
paper book.
This petition has been filed seeking a direction for deciding the
representation dated 7.12.2007 (Annexure P-2) moved by the petitioner for
grant of service benefits. No rule, regulations governing his service or
CWP No.11878 OF 2008 -2-
entitling him to any benefit has been shown to us. It is a matter of record
and not disputed that the petitioner had not completed minimum qualifying
service for grant of service benefits and, therefore, he was not granted the
same. The petition even otherwise suffers from vice of un-explained delay.
Even the record relating to his service, by now, must have been weeded out
as per Indian Army regulations.
No case for interference is made out.
Dismissed in limine.
(JASWANT SINGH)
JUDGE
14.7.2008. (MEHTAB S. GILL )
joshi JUDGE