High Court Punjab-Haryana High Court

Present: Mr. Ravi Partap Singh vs Mr. Harish Rathee on 27 January, 2009

Punjab-Haryana High Court
Present: Mr. Ravi Partap Singh vs Mr. Harish Rathee on 27 January, 2009
                   C.W.P. No. 18300 of 2008


Pawan Kumar              V.    State of Haryana and others


Present:           Mr. Ravi Partap Singh, Advocate
                   for the petitioner.

                   Mr. Harish Rathee, Sr. DAG, Haryana
                   for the respondents.

                         ***

Learned counsel for the respondents states that the re-

transfer of the petitioner from Gurgaon to Rohtak would not entail any loss

of seniority and the petitioner would be given benefit of entire service.

Learned counsel for the petitioner states that in view of

the statement made by leaned counsel for the respondents, the present

petition may be disposed of.

Ordered accordingly.

(AJAY TEWARI)
JUDGE

January 27, 2009
sunita