High Court Punjab-Haryana High Court

Saroop Singh vs State Of Punjab And Others on 1 December, 2008

Punjab-Haryana High Court
Saroop Singh vs State Of Punjab And Others on 1 December, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                         CWP No. 20260 of 2008
                         Date of decision: December 1, 2008


Saroop Singh                   ---   Petitioner


            Versus

State of Punjab and others ----      Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Rajinder Sharma, Advocate, for the petitioner.

Ashutosh Mohunta, J (Oral).

The petitioner seeks quashing of order Annexure P1
vide which he has been transferred from Verka to Sultanpur Lodhi.

Counsel submits that the transfer of the petitioner is
against the Government policy as he is due to retire after 1 year and
4 months.

The transfer has been made in the administrative and
public interest. Apart from this, in case the transfer of the petitioner
is cancelled, the entire chain of transfer would be disturbed.

Finding no merit in the present writ petition, we dismiss
the same.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

December 1, 2008
`ask’