Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Punjab-Haryana High Court

Hari Singh vs Pspcl And Anr on 5 July, 2018

Author: Jaspal Singh

Bench: Jaspal Singh

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

Sr. No.136

                                         Civil Writ Petition No.16065 of 2018
                                         DECIDED ON: July 05, 2018


HARI SINGH

                                                               ..PETITIONER


                                     VERSUS


PUNJAB STATE POWER CORPORATION LIMITED (PSPCL) AND
ANOTHER

                                                           ...RESPONDENTS


CORAM: HON'BLE MR. JUSTICE JASPAL SINGH



Present:     Mr. Kanwaljeet Singh, Advocate,
             for the petitioner.

             *****

JASPAL SINGH, J. (ORAL)

By virtue of the instant civil writ petition, preferred under Article 226 of the Constitution of India, petitioner has sought issuance of a writ particularly in the nature of Mandamus directing the respondents to grant him the benefit of 23 year advance promotional increment(s) w.e.f. 17.05.2009, in view of Finance Circular No.17/90 dated 23.04.1990 amended from time to time and Circular dated 26.02.2007 issued by the Government of Punjab to all heads of the Departmens, with consequential relief i.e refixation of pay and retiral benefits and also to release the same to him along-with arrears as well as interest @12% per annum.



                                1 of 3
             ::: Downloaded on - 08-07-2018 05:21:18 :::
 Civil Writ Petition No.16065 of 2018                                   --2--

2. The contention of learned counsel for the petitioner is that the petitioner has joined respondent-department as A.L.M. on 17.05.1986 and he became entitled for the release of benefit of 23 year advance promotional increment but no such benefit was granted to him till date. He further contended that though the similar relief has already been granted to the other employees of the State of Punjab vide judgments passed by this Court in CWP No.20139 of 2015 (Chiman Singh Vs. Punjab State Power Corporation Ltd. & ors.) decided on 29.02.2016 and CWP No. 10994 of 2016 (Pritpal SinghVs. Punjab State Power Corporation Ltd. & anr.) decided on 20.12.2016. The petitioner stood retired on 31.03.2014 on attaining the age of superannuation i.e. 58 years. The petitioner being aggrieved of the non-disbursal of the benefits of 23 year advance promotional increment was constrained to serve legal notice upon the respondents on 01.06.2018 (P-6), but till date no response has been received. Learned counsel further submits that the petitioner feels satisfied in case a direction is given to respondent No.1, to decide the aforesaid legal notice (P-6), within a stipulated period.

3. Without expressing any opinion on merits of the case but considering the aforesaid aspects as has been unfolded by the learned counsel for the petitioner, instant petition is disposed of with a direction to respondent No.1 to look into the grievances unfolded by the petitioner in legal notice dated 01.06.2018 (P-6) and to take a conscious decision within a period of three months from the date of receipt of a certified copy of this order, particularly in the light of the Circular Nos. 17/90, dated 23.04.1990 (P-1), 52/99, dated 09.11.1999 (P-2) and 20/2000, dated 28.07.2000(P-3) as well as the judgments referred to above in para 2 of this order. In case, 2 of 3 ::: Downloaded on - 08-07-2018 05:21:18 ::: Civil Writ Petition No.16065 of 2018 --3--

competent authorities come to the conclusion that petitioner is entitled to the relief(s) claimed, the same be released to him within a period of next 45 days.

4. However, if petitioner still feels aggrieved by any of the orders passed by the aforesaid authority, he shall be at liberty to have recourse to other remedies available to him under law including to approach this Court.

July 05, 2018                                             (JASPAL SINGH)
Ankur                                                         JUDGE

Whether speaking/reasoned               Yes
Whether reportable                      Yes/No




                               3 of 3
            ::: Downloaded on - 08-07-2018 05:21:18 :::