IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
CWP No.2032 of 2008
Date of decision: February 3, 2009
Dr. Anju ... Petitioner
Versus
State of Haryana ... Respondent
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. R.K. Malik, Sr. Advocate
with Mr. Parveen Kr. Rohilla, Advocate
for the petitioner.
Mr. Harish Rathee, Sr. DAG, Haryana.
***
1. Whether Reporters of Local Newspapers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
AJAY TEWARI, J.(Oral)
This writ petition has been filed challenging the transfer
order (Annexure P-4) of the petitioner. In the written statement it was
stated that the petitioner was transferred on complaint basis.
Learned counsel for the petitioner states that the transfer
order was based on the complaint as well as preliminary inquiry which
was held at the back of the petitioner wherein the allegations have
been held not proved and prays for quashing the transfer order.
In my opinion, this writ petition can be decided not by
quashing the transfer order but by directing the respondent No.1 to
consider the question of transfer of the petitioner afresh.
Consequently, this writ petition is disposed off.
In the meantime, status quo be maintained till such fresh
order is passed.
February 03, 2009 (AJAY TEWARI) sonia JUDGE