CWP No.15545 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.15545 of 2008
Date of decision: 18.11.2008
Tirath Ram and another ..Petitioners
Versus
The Pepsu Road Transport Corporation & another ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.K. Arora, Advocate, for the petitioners.
Mr. R.S. Ahluwalia and
Mr. Harsh Aggarwal, Advocates, for the respondents.
Ashutosh Mohunta, J. (oral)
The grievance of the petitioners is that although their
gratuity has been sanctioned way back on 2.4.2007 and 26.4.2007 vide
P1 & P2 respectively but the same have not been released to the
petitioners till date.
Mr. Aggarwal, learned counsel for the respondents states
that the entire gratuity amount along with 9% interest shall be paid to
the petitioners within a period of two weeks from today.
The writ petition is accordingly disposed of.
A copy of this order be given under the signatures of the
Court Secretary.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
November 18, 2008
‘rajpal’