High Court Punjab-Haryana High Court

Satpal Singh vs Union Of India And Others on 14 July, 2009

Punjab-Haryana High Court
Satpal Singh vs Union Of India And Others on 14 July, 2009
R.S.A.No.244 of 2008                                           1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                               R.S.A.No.244 of 2008
                               Date of Decision : 14.07.2009

Satpal Singh                                        ...Appellant

                               Versus

Union of India and others                           ...Respondents

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. Deepak Arora, Advocate,
         for the appellant.

HEMANT GUPTA, J. (ORAL)

The plaintiff is in second appeal aggrieved against the

judgment and decree passed by the Courts below, whereby the suit for

declaration that the plaintiff is entitled to pensionary benefits, was

dismissed.

An order of dismissal of service of the plaintiff was passed by

the Disciplinary Authority on 31.8.2001. However, in appeal, the order

was modified and the plaintiff was ordered to be compulsory retired. It is

thereafter, the plaintiff raised a demand of payment of pensionary

benefits, which has been declined, which lead to filing of the present suit.

Both the Courts have dismissed the suit as well. It has been found that

though the plaintiff has been paid gratuity, but the plaintiff is not entitled

to pension as his qualifying service is 9 years, 3 months and 14 days,

whereas before plaintiff is found entitle to pension, he must have a

qualifying service of 10 years. It has been found that out of total service

of 10 years, 8 months and 27 days, the non-qualifying service is 1 year, 5
R.S.A.No.244 of 2008 2

months and 4 days.

Both the Courts have considered the respective contentions of

the parties and returned a finding of fact that the plaintiff has not

completed 10 years of qualifying service, which alone will make the

plaintiff eligible for pension. Such finding cannot be said to be illegal or

unwarranted in view of the facts on record.

In view of the evidence recorded, I do not find that any

substantial question of law arises for consideration by this Court.

Dismissed.

14.07.2009                                      (HEMANT GUPTA)
Vimal                                               JUDGE