High Court Punjab-Haryana High Court

Davinder Kumar Nanda vs State Of Haryana And Others on 22 July, 2009

Punjab-Haryana High Court
Davinder Kumar Nanda vs State Of Haryana And Others on 22 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 10756 of 2009
                                         DATE OF DECISION : 22.07.2009

Davinder Kumar Nanda

                                                            .... PETITIONER

                                   Versus

State of Haryana and others

                                                         ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. R. Kartikeya, Advocate,
            for the petitioner.

            Mr. Jagdish Manchanda, Advocate,
            for the caveator-respondent No.5.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

In the present petition, the petitioner has challenged the transfer

order dated 1.7.2009 (Annexure P-10), whereby he has been transferred

from Sonepat to Hansi.

I have heard counsel for the petitioner.

The only ground raised by learned counsel for the petitioner is

that at present, the petitioner is undergoing training at National Fire Service

College, Nagpur, and it is very difficult for him to join at Hansi. As far as

this contention is concerned, the petitioner may join at his new place of

posting i.e. at Hansi, after completing his training. Thus, at this stage, I do
CWP No. 10756 of 2009 -2-

not find any ground to interfere in the impugned transfer order.

Dismissed.

July 22, 2009                              ( SATISH KUMAR MITTAL )
ndj                                                 JUDGE