IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CWP No. 19853 of 2001
Date of decision: 10.02.2009
Smt. Pritam Kaur wife of Late Shri Amar Singh
.....PETITIONER
VERSUS
UHBVN Ltd., Panchkula, through its Managing Director and others
..... RESPONDENTS
CORAM: HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
Present: Mr. Sanjay Verma, Advocate,
for the petitioner.
Ms. Naveenender P.K.Singh, Advocate,
for the respondents.
***
AUGUSTINE GEORGE MASIH, J. (ORAL)
In the present writ petition, the prayer has been made by the
petitioner for issuance of a writ in the nature of mandamus directing the
respondents to release the arrears of pension and other pensionary
benefits along with interest @ 18% per annum which her husband Late
Shri Amar Singh was entitled to and further directing the respondents to
release the family pension to the petitioner w.e.f. the date of death of her
husband Sh. Amar Singh i.e. 01.05.1999.
The said retiral benefits were denied to the petitioner on the
ground that CWP No. 9784 of 1989 was pending adjudication before this
Hon’ble Court.
CWP No. 19853 of 2001 -2-
In the light of the order even dated passed in CWP No. 9784 of
1989, wherein the said writ petition challenging the award of the Labour
Court, vide which the workman has been reinstated,which was filed by the
respondent in this writ petition, has been dismissed, the impediment as far
as the claim made in the present writ petition by the petitioner stands
removed.
A direction is issued to the respondents to consider the claim
of the petitioner in accordance with law and release the same within a
period of three months’ from the date of receipt of a copy of this order. In
case the claim of the petitioner is to be rejected, a well reasoned speaking
order be passed and the same be also conveyed to her within a period of
one week thereafter.
The writ petition stands disposed of accordingly.
( AUGUSTINE GEORGE MASIH )
JUDGE
February 10, 2009
pj