High Court Punjab-Haryana High Court

Smt. Mamta vs The Managing Director/Secretary on 5 November, 2009

Punjab-Haryana High Court
Smt. Mamta vs The Managing Director/Secretary on 5 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 16911 of 2009
                                          DATE OF DECISION : 05.11.2009

Smt. Mamta

                                                            .... PETITIONER

                                   Versus

The Managing Director/Secretary, H.V.P.N., Panchkula and another

                                                         ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:     Mr. Naveen Daryal, Advocate,
             for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner, being widow of the deceased employee Krishan

Lal, who was serving as Lineman with the respondent Nigam and died on

16.6.1999, has filed the instant petition for issuing direction to the

respondents to consider the claim of her son for ex-gratia appointment under

the Haryana Compassionate Assistance to the Dependents of Deceased

Government Employees Rules, 2003.

It is the case of the petitioner that in this regard, she has made

several representations to the respondents, but no action was taken.

Thereafter, ultimately, the petitioner served legal notice dated 27.9.2007,

copy of which has been annexed with the petition as Annexure P-4, but till

date, no decision on the same has been taken and claim of the petitioner has
CWP No. 16911 of 2009 -2-

not been considered. Counsel states that at this stage, the petitioner will be

satisfied if a direction is issued to the Superintendent Engineer, Operation

Circle, U.H.V.P.N., Karnal (respondent No.2 herein) to consider and decide

the said legal notice, within a reasonable time.

In view of the above, without issuing notice of motion as it will

un-necessary delay the matter, this petition is disposed of with a direction to

respondent No.2 to consider and decide the legal notice dated 27.9.2007

(Annexure P-4), in accordance with law, within a period of three months

from the date of receipt of a certified copy of this order.

November 05, 2009                            ( SATISH KUMAR MITTAL )
ndj                                                   JUDGE