High Court Punjab-Haryana High Court

Rehmat And Another vs State Of Punjab And Others on 12 November, 2008

Punjab-Haryana High Court
Rehmat And Another vs State Of Punjab And Others on 12 November, 2008
CWP No.19291 of 2008                 1


    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                         CWP No.19291 of 2008
                                         Date of decision: 12.11.2008

Rehmat and another                                         ..Petitioners
                           Versus

State of Punjab and others                                 ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sushil Saini, Advocate, for the petitioners.

Ashutosh Mohunta, J. (oral)

The petitioners retired as Safai Sewak from Municipal

Committee, Qadian, District Gurdaspur on 31.7.2007 after rendering

more than 36 years of service.

Learned counsel submits that till date their retirement dues

have not been paid to them. The petitioners filed representation as well

as legal notice, which have been decided vide order (Annexure P-2)

wherein it has been averred that as financial condition of the Municipal

Committee Qadian is not very sound, therefore, necessary dues cannot

be released to the petitioners at this stage.

After hearing learned counsel for the petitioners, we are of

the considered opinion that respondents No.2 and 3 cannot withhold the

retirement dues of the petitioners as they have retired from service on

31.7.2007. In case the financial condition of the Municipal Committee

is not very sound, then it may approach the appropriate Government to

pay the funds to the retired employees.
CWP No.19291 of 2008 2

In view of the above, we dispose of the writ petition with a

direction to respondents No.2 and 3 to release all the retiral dues to the

petitioners within a period of four months from the date of receipt of

certified copy of this order.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
November 12, 2008
‘rajpal’