Citation : 2021 Latest Caselaw 103 Ori
Judgement Date : 5 January, 2021
W.P.(C) No.29403 of 2020
2. 10.11.2020 This matter is taken up through Video
Conferencing.
Heard learned counsel for the parties.
This Writ Petition is filed with the following prayer:
" Direct the opp. parties to grant pension and
pensionary benefits under the old pension
scheme OCS (Pension) Rules, 1992 taking into
consideration his initial date of appointment
13.1.1992 and treating his entire period of
service alongwith regular service as qualifying
service for pensionary benefits and thereby
allow the petitioner to avail the benefits of
GPF under the old Rules instead of NPS in the
light of the judgment of the Hon'ble Supreme
Court in Civil Appeal No.6798 of 2019; Prem
Singh vrs. State of U.P. and decision held by
the Punjab and Haryana High Court in
Harbans Lal Vrs. The State of Punjab and
others (CWP No.2371 of 2010, decided on
31.08.2010) which has been affirmed in SLP
(c) No.23578 of 2012 (SLP(C)..CC No.17901 of
2011) disposed of on 30.07.2012 and Jeewan
Lata vrs. State of Punjab and others, CWP
No.10238 of 2017 (O&M) decided on
10.05.2019 with all consequential benefits;"
Looking to the limited request involved herein and
taking into consideration the decision vide Annexure-6,
views involved therein is stated to have been confirmed by
the Hon'ble Supreme Court. This Court in disposal of the
Writ Petition directs the opposite parties to take decision
on the issue involved herein by treating the writ petition
as representation at the instance of the petitioner,
considering the grounds and further taking into account
the applicability of the decisions referred to therein at
page-23 to 43. The entire exercise shall be completed as
2
expeditiously as possible, preferable within a period of
two months from the date of communication of a copy of
this order, copy of the writ petition so also the decisions
relied on by the petitioner.
Petitioner may utilize the soft copy of this order
available in the High Court's website or print out thereof
at par with certified copy in the manner prescribed, vide
Court's Notification No.4587 dated 25.3.2020.
..............................
Biswanath Rath, J.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!