IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 4591 of 2008
Date of decision: December 11, 2008
Passa Singh --- Petitioner
Versus
Food Corporation of India and others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Amit Aggarwal, Advocate, for the petitioner.
Ms. Puneeta Sethi, Advocate, for the respondents.
Ashutosh Mohunta, J (Oral).
The petitioner retired as Assistant Grade 1 from the Food
Corporation of India. His grievance is that although he retired on29-
4-2006, yet he has not been paid his gratuity till date.
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-3) of the petitioner in accordance with law,
within six months from the date of receipt of a copy of this order.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
December 11, 2008
`ask’