High Court Punjab-Haryana High Court

Smt. Shakuntala Devi vs State Of Haryana & Others on 2 February, 2009

Punjab-Haryana High Court
Smt. Shakuntala Devi vs State Of Haryana & Others on 2 February, 2009
       IN THE PUNJAB AND HARYANA HIGH COURT
                   AT CHANDIGARH

                                 CWP No.3547 of 2008
                                 Date of decision: February 2, 2009

Smt. Shakuntala Devi                                    ... Petitioner

                              Versus

State of Haryana & others                               ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. Jagdish Manchanda, Advocate
          for the petitioner.

             Mr. Harish Rathee, Sr. DAG, Haryana.

                      ***

1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

AJAY TEWARI, J.(Oral)

The claim of the petitioner is with regard to the release

of compassionate benefits under the policy of 2006 on account of

the death of her husband Lt. Sh. Sultan Singh in-service on

25.08.2006.

Although some reliefs have been stated to have been

granted yet it is not disputed that there are some other reliefs

which have not been granted to the petitioner.

After considering all the facts, this writ petition is

disposed off with the direction to respondents No.1 to 3 to

compute and release all the benefits which are due to the

petitioner under the Policy of 2006 with regard to the

compassionate benefits for government servant who died during

service.

In my opinion, it would be in the interest of justice to
CWP No.3547 of 2008 -2-

award interest @8% per annum to the petitioner for the delayed

payment w.e.f. 01.01.2007 till the date of actual payment within

3 months from the date of receipt of certified copy of this order.

In case the payment is not made in the said period then further

interest @ 8% per annum on the amount of interest also would

be payable to the petitioner.

Consequently, the writ petition is disposed off.

February 02, 2009                           (AJAY TEWARI)
sonia                                           JUDGE