High Court Punjab-Haryana High Court

Rajesh Kaushik & Others vs P.R.T.C. & Another on 30 October, 2008

Punjab-Haryana High Court
Rajesh Kaushik & Others vs P.R.T.C. & Another on 30 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           CASE NO.: CWP No.18603 of 2008

                                     DATE OF DECISION: October 30, 2008


RAJESH KAUSHIK & OTHERS                                  ...PETITIONERS

                                   VERSUS

P.R.T.C. & ANOTHER                                       ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. R.C. CHATRATH, ADVOCATE FOR THE PETITIONERS.

ASHUTOSH MOHUNTA, J.(ORAL)

All the petitioners have retired from service from Pepsu Road

Transport Corporation. They have prayed that directions be issued to the

respondents to release their retiral benefits. For this relief the petitioners

have served legal notice (Annexure P-5) which has not been decided so far.

After hearing learned counsel for the petitioner, we dispose of

this writ petition with a direction to respondent No.2 to decide the legal

notice (Annexure P-5) within a period of four months from the date of

receipt of certified copy of this order.




                                            (ASHUTOSH MOHUNTA)
                                                  JUDGE



October 30, 2008                               (RAJAN GUPTA)
Gulati                                            JUDGE