Citation : 2021 Latest Caselaw 1189 HP
Judgement Date : 23 February, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH SHIMLA
CWP No. 1024 of 2021
Date of decision: 23.02.2021
________________________________________________________
.
Med Ram .....Petitioner
Versus
State of H.P. & others ...Respondents
__________________________________________________________
Coram:
The Hon'ble Mr. Justice L. Narayana Swamy, Chief Justice
The Hon'ble Mr. Justice Ravi Malimath, Judge.
Whether approved for reporting?1
__________________________________________________
For the petitioner : Ms. Seema Kaushal Guleria, Advocate
r vice Mr. Archana Dutt, Advocate.
For the respondent: Mr. Ashok Sharma, Advocate General
with Mr. Adarsh Sharma and Ms. Ritta
Goswami, Additional Advocates General,
for respondents No. 1 & 2.
L. Narayana Swamy, Chief Justice (Oral)
This writ petition is disposed of by permitting the
petitioner to file a representation by giving reasons and grounds for
recalling the transfer order before the respondents-
State/competent Authority within one week from today and the
respondents-State/competent Authority are directed to examine
the same and pass appropriate orders within a week, thereafter.
Till then, the impugned transfer order shall remain stayed, if the
petitioner and respondent No. 3 have not already joined at the
transferred station.
Whether the reporters of Local Papers may be allowed to see the judgment?
2. Pending application(s), if any, stands disposed
of.
Copy dasti.
.
(L. Narayana Swamy) Chief Justice.
February 23, 2021 (Ravi Malimath)
(hemlata) Judge.
r to
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!