IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO.20979 of 2008
DATE OF DECISION: 24.3.2009
Tarlochan Singh ...Petitioner
VERSUS
The State of Punjab & Others ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.A.K.Walia, Advocate for the petitioner
Mr.BS Chahal, DAG, Punjab
Permod Kohli, J. (Oral)
The petitioner retired from service on 31.12.2007 on attaining the
age of superannuation. It is specifically mentioned that at the time of
retirement, no departmental enquiry/criminal proceeding was pending
against the petitioner. Respondent no.2 forwarded the pension case of the
petitioner to respondent no.3 vide his letter dated 16.5.2008 (Annexure P-
2). It is, however, alleged that Accountant General-respondent no.3 raised
certain objections. The grievance of the petitioner is that he has not been
released the pension and other retiral benefits and thus sought directions
in the nature of mandamus to release the pension and all the retiral benefits
with interest at the rate of 18% p.a.
In the reply filed by the respondents, it is stated that the objection
raised by the Accountant General, Punjab-respondent no.3 has been
CWP NO.20979 of 2008 :2:
complied with and the matter is submitted to the Accountant General,
Punjab for sanction of pension. The State has also undertaken to pay the
pensionary benefits, on receipt of sanction from the competent authority.
In view of the above circumstances, this petition is disposed of with a
direction to respondent no.2 to release the pension and all retiral benefits in
favour of the petitioner within a period of three months from the date a
certified copy of this order is received by the competent authority. The
petitioner shall be entitled to statutory interest wherever payable and interest
on all retiral benefits at the rate of 6% per annum till the amount is actually
paid to the petitioner.
(PERMOD KOHLI)
JUDGE
24.3.2009
MFK