High Court Punjab-Haryana High Court

Sukhchain Singh vs Punjab State Electricity Board & … on 1 December, 2008

Punjab-Haryana High Court
Sukhchain Singh vs Punjab State Electricity Board & … on 1 December, 2008
CWP No. 20236 of 2008

IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
                  CWP No. 20236 of 2008
                  Date of decision: December 1, 2008

Sukhchain Singh                                     ---   Petitioner

            Versus

Punjab State Electricity Board & others              ---- Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Balbir Singh Jaswal, Advocate, for
the petitioner.

Ashutosh Mohunta, J (Oral).

The father of the petitioner, who was working as a
Lineman in Punjab State Electricity Board, expired on 5-3-2004.
Being next heir of the deceased, the petitioner applied for
appointment on compassionate ground. Case of the petitioner was
forwarded for appointment on compassionate ground by the Chief
Engineer (D), Boarder Range, Amritsar vide memo. No. 14802 dated
28-12-2006. However, it was decided that in lieu of providing
appointment on compassionate grounds, solatium of Rs. 3 lacs be
given to the family of the deceased in full and final settlement. The
widow of the deceased was also held entitled to special pension.

In view of the above, as solatium and special pension
has already been granted to the family of the deceased, the
petitioner is not entitled to any other relief.

Finding no merit in the present writ petition, we dismiss
the same.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge
December 1, 2008
`ask’