CWP No.8910 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.8910 of 2008 (O&M)
Date of decision: 24.9.2008
Tara Rani ..Petitioner
Versus
Punjab National Bank & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. O.P. Gabba, Advocate, for the petitioner.
Mr. R.S. Bhatia, Advocate, for respondent No.1.
Mr. B.S. Chahal, DAG, Punjab.
Ashutosh Mohunta, J. (oral)
The petitioner has prayed for setting aside the order dated
10th May, 2008 (Annexure P-1) whereby recovery of Rs.1,19,351/- is
sought to be made from the family pension being drawn by her.
Learned counsel for the petitioner submits that similar
controversy came up for consideration before this Court in CWP No.891
of 2003 titled “Mukhtiar Singh & others Vs. State of Punjab & others”,
copy of which has been annexed as Annexure P-3.
Learned counsel submits that this case be also decided in
the same terms as Mukhtiar Singh’s case (supra).
Mr. Chahal, learned DAG Punjab agrees that this case is
covered by the decision rendered in Mukhtiar Singh’s case (supra)
against which the State of Punjab had filed SLP which has also been
dismissed.
CWP No.8910 of 2008 2
In view of the above, we dispose of this writ petition in the
same terms as CWP No.891 of 2003 titled “Mukhtiar Singh & others
Vs. State of Punjab & others”.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
September 24, 2008
‘rajpal’