IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
L.P.A. No. 790 of 2009 (O&M)
Date of decision: 27.8.2009
Balwan Singh
......Appellant
Vs.
The State of Haryana and others
...Respondent
CORAM:- HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS.JUSTICE DAYA CHAUDHARY
PRESENT: Mr.R.N.Lohan and Mr.S.K.Verma,Advocates
for the appellant.
****
ADARSH KUMAR GOEL, J. (Oral)
1. This appeal has been preferred against the order of the learned
Single Judge dismissing the writ petition against order of transfer dated
13.2.2009.
2. Case of the petitioner is that in a period of 2-1/2 years, he has
been transferred eight times. His transfer is not for exigencies of service but
for extraneous considerations. Learned counsel refers to transfer orders
Annexures P-1 to P-8. He submits that the transfer order was against
government instructions.
3. Appellant has joined at the transferred place at Hisar. His
grievance now is that he apprehends transfer in future having regard to the
past record of 2-1/2 years.
4. In view of the stand of the appellant that he has already joined
at the place of transfer and his main grievance which survives is against
apprehended transfer, we do not find any ground to interfere with the
impugned order. If appellant is again transferred, he would be at liberty to
L.P.A. No. 790 of 2009 [2]
take his remedy in accordance with law.
5. The appeal is disposed of accordingly.
(ADARSH KUMAR GOEL)
JUDGE
(DAYA CHAUDHARY)
August 27, 2009 JUDGE
raghav