High Court Punjab-Haryana High Court

Raj Bala vs Narveer Singh on 14 September, 2009

Punjab-Haryana High Court
Raj Bala vs Narveer Singh on 14 September, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                      COCP No. 1671 2009 (O&M)
                                      Date of decision: September 14, 2009.


Raj Bala                                           ...Petitioner(s)

            v.

Narveer Singh                                      ...Respondent(s)


CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG


Present:    Shri Mohnish Sharma, Advocate, for
            Shri Narender Hooda, Advocate, for the petitioner.

                                 ORDER

Rakesh Kumar Garg, J. (Oral):

The grievance of the petitioner in this case is that vide order
dated 18.5.2009 passed in CWP No.1352 of 2009 a direction was given to
the respondent to consider the case of the petitioner for transfer anywhere
close to Sonepat and despite the aforesaid direction, her case has not been
considered so far.

Heard learned counsel for the petitioner.

Without going into the merits of the case, I deem it appropriate
to direct the respondent to comply with the directions of this Court dated
18.5.2009 passed in CWP No.1352 of 2009, if already not complied with,
within two months from the receipt of certified copy of this order.




September 14, 2009.                         [ Rakesh Kumar Garg ]
kadyan                                                     Judge