IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.14027 of 2007
Date of Decision: October 27, 2009
Sardul Singh Romana
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Rakesh Sharma, Advocate, for
Mr. Rajinder Kumar Singla,
Advocate, for the petitioner.
Ms. Charu Tuli, Senior Deputy
Advocate General, Punjab, for
respondent Nos.1 to 3 and 5.
None for respondent Nos.4, 5 and
7.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Article 226/227 of the Constitution of India
praying for issuance of a writ in the nature of
certiorari, quashing Order dated 22.8.2007
(Annexure P-35) passed by respondent No.2 i.e.
State of Punjab, Department of Technical
Education & Industrial Training, Punjab, whereby
the petitioner has been transferred from
Government Polytechnic, Bathinda to Government
CWP No.14027 of 2007 [2]
Polytechnic, Ferozepur.
Learned counsel for the respondent-
State contends that cause of action does not
survive any more in so much as operation of the
impugned order was not stayed. Subsequently, the
petitioner was transferred to Ludhiana. The
petitioner has already proceeded on leave for
self employment from 3.11.2008 to 2.11.2011.
In view of the statement made by
learned counsel for the respondent-State, no
adjudication is required in the matter.
The petition is disposed of.
(AJAI LAMBA)
October 27, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?