IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 16816 of 2009
DATE OF DECISION : 04.11.2009
Rajbir Singh
... PETITIONER
Versus
Haryana Warehousing Corporation, Panchkula and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Balkar Singh, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who has retired as Manager from the State
Warehousing Corporation, Jagadhri, on 31.3.2009, on attaining the age of
superannuation, has filed the instant petition for issuing direction to the
respondents to release his retiral benefits, which have not been released so
far, without any justification and reason. It is the case of the petitioner that
in this regard, he had served a legal notice dated 30.7.2009, copy of which
has been annexed as Annexure P-3, but till date no decision has been taken
on the same.
Counsel states that at this stage, the petitioner will be satisfied,
if a direction is issued to the District Manager, Haryana Warehousing
Corporation, Ambala City (respondent No.2 herein) to consider and decide
CWP No. 16816 of 2009 -2-
the aforesaid legal notice in accordance with law, within a reasonable time.
In view of the above, without issuing notice of motion as it will
un-necessary delay the matter, this petition is disposed of with a direction to
respondent No.2 to consider and decide the legal notice dated 30.7.2009
(Annexure P-3) in accordance with law, within a period of three months
from the date of receipt of a certified copy of this order.
November 04, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE