High Court Punjab-Haryana High Court

Const. Sukhdev Singh & Others vs State Of Punjab & Others on 22 September, 2008

Punjab-Haryana High Court
Const. Sukhdev Singh & Others vs State Of Punjab & Others on 22 September, 2008
CWP No.16745 of 2008                          1



IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.

                                      CWP No.16745 of 2008
                                      Date of decision: 22.9.2008

Const. Sukhdev Singh & others                             ..Petitioners

                           Versus

State of Punjab & others                                  ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. S.K. Sharma, Advocate, for the petitioners.

Ashutosh Mohunta, J. (oral)

The petitioners have prayed that direction be issued to

respondent No.3 to implement the order dated 2nd June, 2008 (Annexure

P-7), passed by Deputy Inspector General of Police, Border Range,

Amritsar, vide which it has been ordered that all Head Constables, who

were transferred from their parent unit, shall forgo their seniority or

shall be reverted back to their parent unit. The extract of the order is as

follows:-

“In view of the directions, it is hereby directed that
SSP/ASR-Rural will consider the service record and the
transfer orders of all such HCs who were transferred in his
police district and each and every such transferred
employee should be asked either to go back to their parent
unit or forego their seniority to be reverted back to post of a
Constable on list C-I and such reverted Constable should be
placed at the tail in the seniority of the already existing
CWP No.16745 of 2008 2

cadre of the C-I Constables.”

Learned counsel for the petitioners submits that till date, no

action has been taken on the decision taken by respondent No.2.

After hearing learned counsel for the petitioners, we are of

the considered view that the order Annexure P-7 was passed recently i.e.

on 2nd June, 2008. We direct the competent authority to take a decision

in accordance with law expeditiously.

The writ petition stands disposed of.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
September 22, 2008
‘rajpal’