CWP No.15619 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CWP No.15619 of 2008
Date of decision : September 3, 2008
*****
Union of India and others
............Petitioners
Versus
Central Administrative Tribunal,
Chandigarh Bench, Chandigarh & others ...........Respondents
*****
CORAM: HON'BLE MR. JUSTICE M.M KUMAR
HON'BLE MR. JUSTICE JORA SINGH
*****
Present: Mr. Sanjay Goyal, Advocate for the petitioners.
*****
M.M KUMAR, J.
The instant petition is directed against the order dated
25.2.2008 (Annexure P-7) passed by the Central Administrative
Tribunal, Chandigarh Bench (hereinafter referred to as `the
Tribunal’). The Tribunal has issued innocuous direction to the
petitioners to get this matter examined from the Ministry of finance
for the grant of benefit to the applicant-respondents from the year
2003 onwards. There case is required to be considered at the level
of Ministry of Finance, Department of Personnel and Training. It is
appropriate to mention that the applicant-respondents have been
CWP No.15619 of 2008 2
clamouring for grant of leave encashment for a period of 300 days
which has been granted w.e.f 7.11.2006 but, their prayer is to grant
them the benefit from 21.4.2003. The order is required to be
complied with within a period of three months from the date of receipt
of a copy of the order. The period of three months has admittedly
expired. We have been informed by the learned counsel for the
petitioner that the extension of one month period obtained by the
petitioner is also to expire in a day or two.
In view of the above, taking into account the totality of the
circumstances, we are not persuaded to interfere in the direction
issued by the Tribunal especially when the period for consideration
has already expired and the extension for consideration of the case
have been granted which is also to expire in a day or two.
Disposed of accordingly.
( M.M KUMAR )
JUDGE
September 3, 2008 ( JORA SINGH )
ritu JUDGE