High Court Punjab-Haryana High Court

Ranjit Singh vs The State Of Punjab And Others on 23 September, 2008

Punjab-Haryana High Court
Ranjit Singh vs The State Of Punjab And Others on 23 September, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                                   C.W.P. No. 9275 of 2008
                                                   Date of Decision: Sept. 23,2008



Ranjit Singh .................................................... Petitioner

                                   Versus

The State of Punjab and others ...................... Respondents



Coram: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Mr. Justice Rajan Gupta


Present:       Mr. M.K.Bhatnagar, Advocate for
               Mr. B.N.Sehgal, Advocate
               for the petitioner.

                Mr. B.S.Chahal, DAG, Punjab,
                for the respondents.

                                         ....

ASHUTOSH MOHUNTA, J.

The petitioner has prayed that directions be issued to the

respondents to release his retiral dues including DCRG (Gratuity), leave

encashment, pension and GIS after counting his entire service along with

arrears and interest.

The petitioner who was working as Senior Assistant in the

Revenue Department sought voluntary retirement with effect from

31.1.2007. He was allowed to retire voluntarily. The petitioner was paid his

General Provident Fund after his retirement. Now the petitioner has prayed

that he has not been paid the leave encashment, pension and gratuity.

Reply has been filed on behalf of the respondents wherein it

has been averred that the respondents have been requesting the petitioner
[ 2 ]

C.W.P. No. 9275 of 2008

to submit the necessary papers and complete the formalities but he is not

co-operating with the answering respondents. Learned counsel submits that

in case the petitioner goes to the office of respondent No.4 and completes

all the necessary formalities then his retiral dues shall be released to him

within a period of three months from the date of completion of the

formalities.

In view of the reply filed by the respondents, we dispose of the

writ petition with a direction that the petitioner may attend the office of

respondent No.4 and complete all the formalities. On completion of the

formalities, the case of the petitioner shall be processed and his retiral dues

shall be paid to him within three months from the date of completion of the

formalities. The respondents are directed not to raise any hyper-technical

direction with regard to the payment of retiral dues to the petitioner.

( ASHUTOSH MOHUNTA )
JUDGE

( RAJAN GUPTA )
JUDGE
23.9.2008
rupi