IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 18318 of 2008
Date of decision: October 22, 2008
Parampal Kaur --- Petitioner
Versus
Chairman, Punjab State Electricity Board and others
---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Naveen Batra, Advocate, for the petitioner.
Ashutosh Mohunta, J (Oral).
Petitioner’s husband was employed with the Punjab State
Electricity Board and was working as Junior Engineer. While going
to attend to his duties on 8-10-2005 he met with an accident,
sustained multiple injuries and ultimately died at the spot.
Counsel submits that till date no amount towards gratuity
has been released.
Counsel submits that for the relief claimed in this petition,
the petitioner has already served a legal notice upon the
respondents, which has not been decided as yet.
After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 2 to decide the legal
notice ( Annexure P-1) of the petitioner in accordance with law,
within 3 months from the date of receipt of a copy of this order.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
October 22, 2008
`ask’