High Court Punjab-Haryana High Court

Sheesh Ram And Others vs Nagar Panchayat Sardulgarh on 17 November, 2008

Punjab-Haryana High Court
Sheesh Ram And Others vs Nagar Panchayat Sardulgarh on 17 November, 2008
                          CWP No.5689 of 2008                             -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       CASE NO.: CWP No.5689 of 2008

                                DATE OF DECISION: November 17, 2008


SHEESH RAM AND OTHERS                                   ...PETITIONERS

                                 VERSUS

NAGAR PANCHAYAT SARDULGARH                              ...RESPONDENT

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. H.S. DHINDSA, ADVOCATE FOR
MR. H.S. SETHI, ADVOCATE FOR THE PETITIONERS.
NONE FOR THE RESPONDENT.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioners who are employees of Nagar Panchayat,

Sardulgarh have prayed that directions be issued to the respondents to

release the salary of the petitioners which have not been paid since July,

2007 onwards.

Reply has been filed on behalf of the respondent in which

following averments have been made.

“It is pertinent to mention here that the claim made by the

petitioner by way of this writ petition is not maintainable. The

petitioners have concealed this material fact from this Hon’ble

Court that the respondent’s not had the intention to withhold

the salary of any of its employee including the petitioner but

the petitioners were themselves not interested in receiving their

salaries inspite of repeated requests by the answering
CWP No.5689 of 2008 -2-

respondents. The answering respondent has not withheld the

salary of the petitioners and the petitioners and neither will

they ever withhold the salary for which they are entitled.”

In view of the aforementioned facts, we dispose of the writ

petition with a direction to the respondent to release the salaries of the

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

certified copy of this order.



                                        (ASHUTOSH MOHUNTA)
                                              JUDGE



November 17, 2008                            (RAJAN GUPTA)
Gulati                                          JUDGE