IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 9524 of 2009
DATE OF DECISION: JULY 03, 2009
Smt.Krishna
.....PETITIONER
Versus
State of Punjab and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.S.P.S. Tinna, Advocate,
for the petitioner.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner, who is widow of the deceased employee, who
was working as Safai Sewak in the office of Municipal Council, Abohar and
unfortunately died on 3.9.2007, has filed the instant petition for issuing
direction to the respondents to release the service benefits of the deceased
employee to the petitioner, who is legally entitled for the same.
It is the case of the petitioner that in spite of representation
dated 22.5.2009 (Annexure P2) filed by the petitioners, the respondents
have not taken any decision on the same and till date the service benefits of
the deceased husband of the petitioner have not been released.
In view of these facts, without issuing notice to the other side
as it will unnecessary delay the matter, this petition is disposed of with a
direction to respondent No.4 to consider and decide the said representation
(Annexure P2) expeditiously, preferably within a period of three months, in
accordance with law. In case the petitioner is found entitled for the service
benefits of the deceased husband of the petitioner, the same be released to
her.
July 03, 2009 (SATISH KUMAR MITTAL) vkg JUDGE