Citation : 2021 Latest Caselaw 3521 HP
Judgement Date : 4 August, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No. 4324 of 2021.
.
Date of decision: 04.08.2021.
Raj Kumar .....Petitioner.
Versus
State of H.P. & Ors. .....Respondents.
Coram:
Hon'ble Mr. Justice Tarlok Singh Chauhan, Judge.
Hon'ble Mr. Justice Satyen Vaidya, Judge.
Whether approved for reporting?1 No.
For the Petitioner
r : Mr. Rakesh Kumar and Mr. Ashok
Kumar, Advocates.
For the Respondents: Mr. Ajay Vaidya, Sr. Addl. A.G.
Tarlok Singh Chauhan, Judge (Oral)
The petitioner has completed his normal tenure of
service in tribal/hard area, therefore, he is entitled to be posted
in a soft area in terms of the Comprehensive Guiding Principles-
2013 for regulating the transfers of State Government
employees.
2. The petitioner has given four stations of his choice in
para-4 of the petition, which reads as under:-
(i) Govt. Ayurvedic Health Center, Janoun, Distt. Solan.
(ii) Govt. AHC Nand, Distt. Solan.
(iii) Govt. AHC Ple Da Khala, Distt. Solan
Whether the reporters of the local papers may be allowed to see the Judgment?Yes
(iv) Govt. AHC Behal Distt. Bilaspur
3. Accordingly, we dispose of this petition by directing
.
the respondents to consider the case of the petitioner for posting
him at any one of the four stations of his choice, within a period
of three weeks from today and report compliance on the next
date of hearing.
4. The petition stands disposed of in the aforesaid
terms, so also pending applications, if any.
For compliance to come up on 25.08.2021.
(Tarlok Singh Chauhan)
Judge
(Satyen Vaidya)
4th August, 2021 Judge
(sanjeev)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!