High Court Punjab-Haryana High Court

Dr. Anju vs State Of Haryana on 3 February, 2009

Punjab-Haryana High Court
Dr. Anju vs State Of Haryana on 3 February, 2009
        IN THE PUNJAB AND HARYANA HIGH COURT
                      AT CHANDIGARH

                                   CWP No.2032 of 2008
                                   Date of decision: February 3, 2009

Dr. Anju                                              ... Petitioner

                              Versus

State of Haryana                                      ... Respondent

CORAM :     HON'BLE MR. JUSTICE AJAY TEWARI

Present :   Mr. R.K. Malik, Sr. Advocate
            with Mr. Parveen Kr. Rohilla, Advocate
            for the petitioner.

            Mr. Harish Rathee, Sr. DAG, Haryana.
                        ***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment?

2. To be referred to the Reporters or not?

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

AJAY TEWARI, J.(Oral)

This writ petition has been filed challenging the transfer

order (Annexure P-4) of the petitioner. In the written statement it was

stated that the petitioner was transferred on complaint basis.

Learned counsel for the petitioner states that the transfer

order was based on the complaint as well as preliminary inquiry which

was held at the back of the petitioner wherein the allegations have

been held not proved and prays for quashing the transfer order.

In my opinion, this writ petition can be decided not by

quashing the transfer order but by directing the respondent No.1 to

consider the question of transfer of the petitioner afresh.

Consequently, this writ petition is disposed off.

In the meantime, status quo be maintained till such fresh

order is passed.

February 03, 2009                                 (AJAY TEWARI)
sonia                                                 JUDGE