High Court Punjab-Haryana High Court

Ramesh Kumar vs State Of Haryana & Others on 22 July, 2011

Punjab-Haryana High Court
Ramesh Kumar vs State Of Haryana & Others on 22 July, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.12850 of 2011

Ramesh Kumar
                                                         ...Petitioner

                                 Versus

State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers 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?


Present:    Mr.M.S.Mohali, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner has been transferred to Sirsa after his
prolonged stay at the earlier station. Transfer is an incidence of
service. No case for interference is made out.

Dismissed.

July 22, 2011                                     ( RANJIT SINGH )
ramesh                                                 JUDGE