High Court Punjab-Haryana High Court

Lpa No. 1359 Of 2 vs Director General Health Service … on 8 August, 2011

Punjab-Haryana High Court
Lpa No. 1359 Of 2 vs Director General Health Service … on 8 August, 2011
     IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH


                                 LPA No. 1359 of 2011
                                 Date of Decision: August 08, 2011
Sunita Devi                                              ...Appellant
                                  Versus
Director General Health Service Haryana and others       ...Respondents


CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
       HON'BLE MR. JUSTICE GURDEV SINGH

Present:      Mr. Naveen Daryal, Advocate
              for the appellant.

1.     To be referred to the Reporters or not?
2.     Whether the judgment should be reported
       in the Digest?


M.M. KUMAR, J.

1. The instant appeal under Clause X of the Letters Patent is
directed against short order dated 02.08.2011 rendered by the learned
Single Judge. Learned Single Judge has held that it is a transfer matter
and has granted permission to the appellant to file representation
before the competent authority. We do not find any ground to interfere
in the direction issued by the learned Single Judge. The appellant may
file representation before the competent authority and the same shall
be decided at the earliest preferably within a period of two months from
the date of receipt of a certified copy of this order.

2. Accordingly, appeal stands disposed of.

(M.M. KUMAR)
JUDGE

(GURDEV SINGH)
JUDGE
August 08, 2011
Atul