Punjab-Haryana High Court
Smt. Raj Bala vs State Of Haryana And Others on 18 May, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 1352 of 2009
Date of Decision: May 18, 2009
Smt. Raj Bala ...... Petitioner
Versus
State of Haryana and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr. Narender Hooda, Advocate
for the petitioner.
Mr. Birender Singh Rana, Additional AG, Haryana.
****
1. Whether Reporters of local papers 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.
The case of the petitioner is that his son is 100% handicapped.,
Thereafter the only prayer he is making is that his transfer anywhere close
by to Sonepat may be considered sympathetically.
Learned counsel for the respondents agreed to the request.
Consequently this writ petition is disposed of with a direction
to respondent No.2 to consider the case of the petitioner for transfer
anywhere close by to Sonepat sympathetically within a period of four
weeks from the date of receipt of a certified copy of this order.
(AJAY TEWARI)
JUDGE
May 18, 2009
sunita