CWP No.19590 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.19590 of 2008
Date of decision: 18.11.2008
Ved Parkash ..Petitioner
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 petitioner.
Ashutosh Mohunta, J. (oral)
Learned counsel for the petitioner submits that although the
petitioner has retired from service of P.R.T.C. on 31.7.2006 but the
payment of his retiral dues were released in May, 2007 and March,
2008.
Notice of motion.
Mr. R.S. Ahluwalia, Advocate, accepts notice on behalf of
the respondents and states that because of the weak financial position of
the respondents Corporation, the retiral dues could not be released to the
petitioner in time.
Keeping in view the totality of circumstances in this case,
we find no reason to award any interest to the petitioner on the delayed
payment of retiral dues.
Dismissed.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
November 18, 2008
‘rajpal’