IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 1325 of 2009
Date of Decision: 28.1.2009.
Dr. Sukhraj Singh Gill ---Petitioner
Vs.
State of Punjab and others ---Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. Vikrant Oberoi, Advocate for the petitioner.
***
PERMOD KOHLI.J (ORAL)
Notice of motion.
Mrs. Charu Tuli, Sr. D.A.G., Punjab has accepted notice on
behalf of respondents.
The petitioner was serving as a Medical Officer in the Rajindra
Hospital, Patiala. He has been promoted as Senior Medical Officer and
transferred to Civil Hospital, Nabha from Rajindra Hospital, Patiala.
Petitioner made a representation to the Principal, Medical College, Patiala
that he is willing to forego his promotion in view of his family
circumstances and that he may be retained at Patiala. However, the
Emergency Department, where the petitioner is presently serving has
ordered his relieving.
The grievance of the petitioner is that despite his request to
forego his promotion, he has been ordered to join the promotional post.
However, from the representation (AnnexureP-2/T) it appears that petitioner
has not abandoned the promotion permanently. During the course of
CWP No. 1325 of 2009 -2-
hearing, the petitioner, who is present in the Court has given undertaking
that he is willing to forego his promotion and he may be retained at Patiala.
In view of the above, this petition is disposed of with the
direction to the respondents to consider the representation of the petitioner
(Annexure P-2/T) for retention of the petitioner at Patiala provided the
petitioner gives an undertaking that he will not seek promotion in future.
Let the representation be considered within a period of one month. Till then,
petitioner shall not be relieved from the present place.
Petition is disposed of as such.
Copy of this order be given dasti.
(PERMOD KOHLI)
JUDGE
28.1.2009
lucky