IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 10727 of 2009
DATE OF DECISION : 21.07.2009
Sardar Singh and another
.... PETITIONERS
Versus
Deputy Director, National Horticultural Research and Development
Foundation, Salru, Karnal and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. M.L. Puri, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners, who are working in the National Horticultural
Research and Development Foundation and posted at Research Centre,
Karnal, have filed the instant petition challenging their transfer order dated
16.7.2009 (Annexure P-4).
It is the case of the petitioners that a demand notice (Annexure
P-3) issued by the N.H.R.D.F Karamchari Sangh is pending, therefore, at
this stage, their transfer is malafide. I do not find any ground in the
submission made by learned counsel for the petitioners. In every factory and
establishment, demand notices remain pending, therefore, on the ground of
pendency of such demand notices, an employee cannot claim that he cannot
be transferred. It is not disputed that under the Rules, the post held by the
CWP No. 10727 of 2009 -2-
petitioners is transferable and an employee can be transferred at any place
on administrative grounds.
In view of the aforesaid facts, I do not find any ground to
interfere in the impugned transfer order, in exercise of the writ jurisdiction
of this court.
No merit.
Dismissed.
July 21, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE