CWP No. 8954 of 2007 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 8954 of 2007
Date of decision: August 27, 2008
Balwinder Singh --- Petitioner
Versus
State of Punjab and others ---- Respondents
CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Mr. Justice Rajan Gupta
Present: Mr. Amrik Singh, Advocate, for the petitioner
Mr. BS Chahal, DAG, Punjab, for
the respondents.
Ashutosh Mohunta, J.
The challenge in this writ petition is to the order dated 24-
5-2007 (annexure P7), vide which the petitioner has been
transferred from Government Primary School Landran to
Government Primary School Handesran, which is about 80
kilometers away. Grievance of the petitioner is that this transfer is
by way of punishment and hence the transfer orders are liable to be
quashed.
Reply has been filed on behalf of the respondents,
wherein it has been averred that the petitioner got a stay order from
this Court, vide which he was allowed to remain at Landran.
Thereafter he is alleged to have approached the Education Minister,
requesting for his transfer from GES Handesran to GES Saneta.
Accordingly he has been ordered to be transferred from Handesran
to Saneta.
CWP No. 8954 of 2007 2
Counsel for the petitioner submits that he has no
objection if the petitioner is transferred to Saneta in district Mohali.
Counsel for the respondents states that the petitioner
should report for duty at GES Saneta.
The writ petition stands disposed of in view of the
aforementioned submissions made by counsel for both the sides
and the petitioner is directed to report for duty at GES Saneta.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
August 27, 2008
`ask’