High Court Punjab-Haryana High Court

Suresh Kumar vs Sate Of Haryana And Others on 28 October, 2009

Punjab-Haryana High Court
Suresh Kumar vs Sate Of Haryana And Others on 28 October, 2009
L.P.A. No. 949 of 2009 (O&M)                                             1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                          L.P.A. No. 949 of 2009 (O&M)
                          Date of decision: October 28, 2009


Suresh Kumar                                              ...Appellant
                          Versus

Sate of Haryana and others                                ...Respondents



CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
        HON'BLE MR. JUSTICE GURDEV SINGH


Present:     Mr. Y.P. Malik, Advocate, for the appellant.
             Mr. Rameshwar Malik, Additional Advocate General, Haryana.


ORDER

1. The appellant has challenged the order of the learned Single

Judge dismissing his writ petition against the order of transfer.

2. The appellant was employed as assistant in the office of District

Education Officer at Panipat and has rendered about 30 years of service.

The case of the appellant is that respondent No.4, who was posted as

Deputy Director, was facing some proceedings on a complaint made by one

Mukesh employed as a clerk at Panipat. Respondent No.4 approached the

appellant to help her in that complaint by giving an affidavit. But since the

appellant did not help her, she was against him. Later respondent No.4 was

exonerated on account of the report by C.I.D. in her favour and a

recommendation was also made that the appellant may also be transferred.

The case of the appellant further is that the report recommending his

transfer was not based on correct facts and the transfer of the appellant will
L.P.A. No. 949 of 2009 (O&M) 2

cause great hardship to him.

3. Learned Single Judge dismissed the writ petition holding that

the transfer being an incidence of service, no interference was called for. It

was also observed that there was nothing to establish that the transfer of the

appellant was at the instance of respondent No.4-Suman.

4. We have heard the learned counsel for the appellant for some

time, but having regard to the fact that allegations and counter-allegations

involve disputed questions, we do not express any finding on these issues.

Learned counsel for the appellant seeks permission to withdraw this appeal

and the writ petition without prejudice to the rights of the appellant to make

a representation to the concerned authority in accordance with law.

5. Allowed as prayed for. Dismissed as withdrawn.





                                        (ADARSH KUMAR GOEL)
                                                 JUDGE



October 28, 2009                            (GURDEV SINGH )
prem                                              JUDGE



Note:- Whether this case is to be referred to the Reporter …..Yes/No