High Court Rajasthan High Court

Brij Mohan vs State Of Raj & Anr on 13 August, 2010

Rajasthan High Court
Brij Mohan vs State Of Raj & Anr on 13 August, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                 **

Civil Writ Petition No.11250/2010
Brij MohanVersus State & Ors

Date of Order ::: 13/08/2010

Hon’ble Mr. Justice Ajay Rastogi

Mr. SL Kumawat, for petitioner
Counsel submits that instant petition relates to transfer of Teacher, who is a member of Rajasthan Panchayati Raj Service Rules, 1996 and has been transferred under the Scheme of Rationalization introduced by the Government within same Panchayat Samiti from one institution to the other.

It has been informed that in the light of judgment dt.13/07/2010 delivered at main seat Jodhpur in Badur Ram Khileri Vs. State & Ors (S.B.Civil Writ Petition-5784/2010 & 69 other connected writ petitions), State Government vide order dt.22/07/2010 has taken decision to withdraw such transfers of Primary School Teachers/petitioners who have been transferred within Panchayat Samiti.

In the light of the decision taken by the respondent-State, (supra), instant writ petition relating to transfer of petitioner within Panchayat Samiti by State Government, stands allowed and his transfer is hereby quashed & set aside and the respondent-State is directed that the petitioner is affected on being transferred within same Panchayat Samiti may now be restored to his respective position without any further delay. However, it will not preclude the respondents from passing fresh orders in the interest of administration if required in accordance with law.

(Ajay Rastogi), J.

K.Khatri/p2/
11250CW2010Aug13SmniSamePncht(1).doc