CWP No.16395 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.16395 of 2008
Date of decision: 16.9.2008
Rajnish Batta ..Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Ramneek Vasudeva, Advocate, for the petitioner.
Ashutosh Mohunta, J. (oral)
The petitioner is aggrieved by the order (Annexure P-5)
whereby he has been transferred from District Patiala to District
Gurdaspur.
Learned counsel submits that the petitioner is due to retire
in December, 2009 and hence his transfer is against the policy framed
by the State of Punjab in the year 2008-09.
The petitioner has also submitted a representation dated 8th
September, 2008 which has not been decided till date.
After hearing learned counsel for the petitioner, we dispose
of this writ petition with a direction to respondent No.2 to consider the
representation filed by the petitioner in accordance with rules and
instructions within a period of one month from today.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
September 16, 2008
‘rajpal’