High Court Punjab-Haryana High Court

Inspector Kuldip Singh vs State Of Punjab And Others on 9 January, 2009

Punjab-Haryana High Court
Inspector Kuldip Singh vs State Of Punjab And Others on 9 January, 2009
Review Appl. No.24968 of 2008                     1



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

                                Review Appl. No. 24968 of 2008
                                Date of decision: 9.1.2009

Inspector Kuldip Singh                                ...Petitioner

                         Versus

State of Punjab and others                            ...Respondents

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

Present:    Ms. Ranjana Shahi, Advocate, for the petitioner.

Rajan Gupta, J.

The petitioner has filed the present application for review

of the judgment dated October 15, 2008, passed by this court.

The main contention raised by the counsel for the petitioner

is that the petitioner was not on deputation to Intelligence Wing. He

was merely transferred to the said Wing and promotion granted to him

during his posting in other wings of Punjab Police cannot be withdrawn.

We are not convinced with the arguments of the counsel. It

was clearly held in the impugned judgment that the petitioner was

granted out of turn promotion while on deputation by invoking Rule

13.21. The court came to the conclusion that Rule 13.21 had been

wrongly invoked in case of the petitioner. The petitioner was thus

rightly repatriated to his parent department i.e. Telecommunication

Wing in his substantive rank of ASI.

In view of the fact that all the contentions raised by the
Review Appl. No.24968 of 2008 2

petitioner, were considered at the time, the impugned judgment was

delivered, we find no ground to interfere in the review application now

preferred by the petitioner. The same is hereby dismissed.

(RAJAN GUPTA)
JUDGE

(ASHUTOSH MOHUNTA)
JUDGE
January 09, 2009
‘rajpal’