High Court Punjab-Haryana High Court

Harkam Singh vs State Of Punjab & Ors on 14 July, 2009

Punjab-Haryana High Court
Harkam Singh vs State Of Punjab & Ors on 14 July, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.




                                        Civil Writ Petition No. 3639 of 2009

                                    DATE OF DECISION : JULY 14, 2009




HARKAM SINGH

                                                      ....... PETITIONER(S)

                                  VERSUS

STATE OF PUNJAB & ORS.

                                                       .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. RS Athwal, Advocate, for the petitioner(s).
         Mr. BS Chahal, DAG, Punjab.
         Mr. Balram Singh, Advocate, for respondent No.3.


AJAI LAMBA, J. (Oral)

In this petition under Articles 226/227 of the Constitution of

India, prayer has been made for issuance of a writ in the nature of certiorari

quashing order of transfer dated 27.2.2009 (Annexure P-1).

A perusal of the impugned order (Annexure P-1) indicates that

it was in view of the directions of the Election Commission of India that

certain adjustments were made.

Learned counsel for the respondent-State, on instructions from
Civil Writ Petition No. 3639 of 2009 2

Shri Ranjit Singh, Senior Assistant, Department of Revenue, Punjab,

states that the Election Code is no more in force and the case of the

petitioner for appropriate transfer/posting would be considered in terms of

Policy of the Government.

In view of the statement of learned counsel for the

respondent-State, learned counsel for the petitioner states that he would

have no grievance.

The petition is, accordingly, disposed of.

July 14, 2009                                            ( AJAI LAMBA )
Kang                                                             JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?