Citation : 2022 Latest Caselaw 1328 P&H
Judgement Date : 8 March, 2022
CWP-4481-2022 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
114 (4) CWP-4481-2022
Date of Decision :08.03.2022
Karnail Singh ..Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE HARSIMRAN SINGH SETHI
Present: Mr. Deshpreet Singh, Advocate for the petitioner.
***
Harsimran Singh Sethi, J. (Oral)
Learned counsel for the petitioner argues that though, the
petitioner has already been retired from the service of respondent No.3-
Fazilka Co-operative Sugar Mills Limited on 31.03.2020 but, the
pensionary benefits of the petitioner including gratuity and leave
encashment are not being released by the respondents and that too without
any valid justification. Learned counsel for the petitioner submits that as per
the judgment of the Full Bench of this Court in A. S. Randhawa vs. State
of Punjab 1997(3) SCT 468, the pensionary benefits of the employee are
to be released within a period of two months from the date of his/her
retirement in case there is no impediment in the release of the same. Learned
counsel for the petitioner further submits that though, in the present case,
there is no impediment for the release of the pensionary benefit of the
petitioner but, even after expiry of approximately two years of the
1 of 2
retirement, the benefits are not being released by the respondents. Prayer of
the petitioner is for issuance of a direction to the respondents to release all
the pensionary benefits of the petitioner forthwith.
Learned counsel for the petitioner further submits that for the
relief, which is being claimed in the present writ petition, the petitioner has
already served the respondents with a legal notice dated 28.01.2022
(Annexure P/2), which is still pending consideration with the respondents
and the petitioner will be satisfied, at this stage, in case a time bound
direction is issued to the respondent No.3 to decide the said legal notice by
passing an appropriate speaking order.
In view of the above, without expressing any opinion on the
merits of the case or the claim being made by the petitioner in legal notice
dated 28.01.2022 (Annexure P/2), respondent No.3 is directed to decide
legal notice dated 28.01.2022 (Annexure P/2) submitted by the petitioner by
passing a speaking order within a period of eight weeks from the date of
receipt of a copy of this order.
Present writ petition stands disposed of.
March 08, 2022 (HARSIMRAN SINGH SETHI)
aarti JUDGE
Whether speaking/reasoned : Yes/No
Whether reportable : Yes/No
2 of 2
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!