High Court Punjab-Haryana High Court

Parshotam Lal And Others vs State Of Punjab And Another on 20 February, 2009

Punjab-Haryana High Court
Parshotam Lal And Others vs State Of Punjab And Another on 20 February, 2009
CWP No.2703 of 1992                            :1:

     In the High Court of Punjab and Haryana at Chandigarh.


                                    Date of decision:20.02.2009.

Parshotam Lal and others                       ... Petitioners
Versus
State of Punjab and another                    ... Respondents.

CORAM: HON’BLE MR. JUSTICE PERMOD KOHLI

Present: Mr.Dheeraj Jain, Advocate, for the petitioners.

Mr.Yatinder Sharma, DAG, Punjab.

PERMOD KOHLI, J. (Oral):

The petitioners have filed this petition seeking benefit of

Special Pay of Rs.100/- per moth with effect from 01.01.1986, on the

ground that the Third Pay Commission recommended the

Special Pay of Rs.100/- with effect from 01.01.1986. The

petitioners have accordingly challenged the notification dated

17.02.1989, Annexure P-1.

No reply has been filed. Specific averment has been made

in the writ petition that Third Pay Commission’s Recommendations

were accepted and the benefit was conferred upon the employees with

effect from 01.01.1986 which has not been denied by the respondents.

The State cannot apply part of the recommendations on a date and the

other on the a different date particularly when the recommendations

have been accepted.

In view of the above, this petition accordingly succeeds

and disposed of with a direction to the respondents that the petitioners
CWP No.2703 of 1992 :2:

shall be entitled to Special Pay of Rs.100/- per month with effect from

01.01.1986. The respondents will work out the arrears of Special Pay

and pay the same to the petitioners within a period of three months

from the date a certified copy of this order is supplied to the competent

authority. No costs.



20.02.2009.                                    (PERMOD KOHLI)
BLS                                                JUDGE