High Court Punjab-Haryana High Court

Prem Kumar vs State Of Punjab & Others on 7 November, 2008

Punjab-Haryana High Court
Prem Kumar vs State Of Punjab & Others on 7 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           CASE NO.: CWP No.19064 of 2008

                                    DATE OF DECISION: November 7, 2008

PREM KUMAR                                               ...PETITIONER

                                   VERSUS

STATE OF PUNJAB & OTHERS                                 ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. SURINDER GARG, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

The father of the petitioner, namely, Surja Ram was appointed

as Safaisewak in the office of Municipal Council, Raman, District Bhatinda.

He died during service after having rendered qualifying service of 43 years.

The petitioner being his son was paid all the other service benefits

pertaining to his father except gratuity.

Learned counsel submits that 50% of the gratuity, i.e.

Rs.1,19,368/- is yet to be paid to the petitioner, therefore, directions be

issued to the respondents to release the aforementioned amount.

After hearing counsel for the petitioner, we dispose of this writ

petition with a direction to respondent No.4 to release the balance amount of

gratuity to the petitioner within a period of three months from the date of

receipt of certified copy of this order.



                                            (ASHUTOSH MOHUNTA)
                                                  JUDGE


November 7, 2008                               (RAJAN GUPTA)
Gulati                                            JUDGE