High Court Punjab-Haryana High Court

Kulwant Singh vs State Of Punjab & Others on 16 November, 2009

Punjab-Haryana High Court
Kulwant Singh vs State Of Punjab & Others on 16 November, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                               Civil Writ Petition No.17554 of 2009
                                   Date of Decision: November 16, 2009


Kulwant Singh
                                                         .....PETITIONER(S)

                               VERSUS



State of Punjab & Others
                                                        .....RESPONDENT(S)
                           .       .         .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. Peeush Gagneja, Advocate, for
                the petitioner.


                           .       .         .


AJAI LAMBA, J (Oral)

                No     ground            for       interference         in

transfer of the petitioner is made out in so much

as the petitioner has completed four years at one

place. It remains the admitted position that the

petitioner is serving on transferable post. The

executive order does not call for judicial

review.

The petition is dismissed.

(AJAI LAMBA)
November 16, 2009 JUDGE
avin