Review Appl. No.24968 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
Review Appl. No. 24968 of 2008
Date of decision: 9.1.2009
Inspector Kuldip Singh ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Ms. Ranjana Shahi, Advocate, for the petitioner.
Rajan Gupta, J.
The petitioner has filed the present application for review
of the judgment dated October 15, 2008, passed by this court.
The main contention raised by the counsel for the petitioner
is that the petitioner was not on deputation to Intelligence Wing. He
was merely transferred to the said Wing and promotion granted to him
during his posting in other wings of Punjab Police cannot be withdrawn.
We are not convinced with the arguments of the counsel. It
was clearly held in the impugned judgment that the petitioner was
granted out of turn promotion while on deputation by invoking Rule
13.21. The court came to the conclusion that Rule 13.21 had been
wrongly invoked in case of the petitioner. The petitioner was thus
rightly repatriated to his parent department i.e. Telecommunication
Wing in his substantive rank of ASI.
In view of the fact that all the contentions raised by the
Review Appl. No.24968 of 2008 2
petitioner, were considered at the time, the impugned judgment was
delivered, we find no ground to interfere in the review application now
preferred by the petitioner. The same is hereby dismissed.
(RAJAN GUPTA)
JUDGE
(ASHUTOSH MOHUNTA)
JUDGE
January 09, 2009
‘rajpal’