IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 10756 of 2009
DATE OF DECISION : 22.07.2009
Davinder Kumar Nanda
.... PETITIONER
Versus
State of Haryana and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. R. Kartikeya, Advocate,
for the petitioner.
Mr. Jagdish Manchanda, Advocate,
for the caveator-respondent No.5.
***
SATISH KUMAR MITTAL , J. ( Oral )
In the present petition, the petitioner has challenged the transfer
order dated 1.7.2009 (Annexure P-10), whereby he has been transferred
from Sonepat to Hansi.
I have heard counsel for the petitioner.
The only ground raised by learned counsel for the petitioner is
that at present, the petitioner is undergoing training at National Fire Service
College, Nagpur, and it is very difficult for him to join at Hansi. As far as
this contention is concerned, the petitioner may join at his new place of
posting i.e. at Hansi, after completing his training. Thus, at this stage, I do
CWP No. 10756 of 2009 -2-
not find any ground to interfere in the impugned transfer order.
Dismissed.
July 22, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE