High Court Punjab-Haryana High Court

Rajnish Batta vs State Of Punjab & Others on 16 September, 2008

Punjab-Haryana High Court
Rajnish Batta vs State Of Punjab & Others on 16 September, 2008
CWP No.16395 of 2008                          1

IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
                       CWP No.16395 of 2008
                       Date of decision: 16.9.2008

Rajnish Batta                                       ..Petitioner
                           Versus
State of Punjab & others                            ...Respondents

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

Present: Mr. Ramneek Vasudeva, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)

The petitioner is aggrieved by the order (Annexure P-5)

whereby he has been transferred from District Patiala to District

Gurdaspur.

Learned counsel submits that the petitioner is due to retire

in December, 2009 and hence his transfer is against the policy framed

by the State of Punjab in the year 2008-09.

The petitioner has also submitted a representation dated 8th

September, 2008 which has not been decided till date.

After hearing learned counsel for the petitioner, we dispose

of this writ petition with a direction to respondent No.2 to consider the

representation filed by the petitioner in accordance with rules and

instructions within a period of one month from today.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
September 16, 2008
‘rajpal’