IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.3159 of 2008
DATE OF DECISION: AUGUST 18, 2009
Ram Singh
.....PETITIONER
Versus
State of Haryana and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.P.S. Jammu, Advocate,
for the petitioner.
Ms. Kirti Singh, A.A.G.,Haryana,
for respondents No.1 and 2.
Mr. C.R. Dahiya, Advocate,
for respondent No.3.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner, who was working as Clerk in Branch Office,
Primary Agricultural Cooperative Society, Jhallania and has retired on
29.2.2008 on attaining the age of superannuation, has filed the instant
petition for setting aside the order dated 23.2.2008, whereby the retiral
benefits of the petitioner were withheld in an illegal and arbitrary manner.
After notice of motion, written statement has not been filed.
However, counsel for the respondents states that all the retiral benefits have
been released to the petitioner on 26.3.2009. Counsel for the petitioner does
not dispute this fact. However, he submits that there was no justification for
making late payment of the retiral benefits, for which the petitioner is
entitled for interest.
C.W.P. No.3159 of 2008 -2-
After hearing the counsel for the parties, this petition is
disposed of with liberty to the petitioner to make a representation to the
respondents with regard to interest on the delayed payment of retiral
benefits. If any such representation is filed, the same will be considered by
the respondents, in accordance with law.
August 18, 2009 (SATISH KUMAR MITTAL) vkg JUDGE