02.07.2010.
Shri Anoop Saxena for the petitioner.
Petitioner is working as Assistant Teacher in Government
Middle School No.2 Bijawar, District Chhatarpur. By the impugned
order, he has been transferred to Primary School, Soorajpura,
District Chhatarpur and the transfer is challenged only on the
ground that petitioner’s wife is suffering from serious disease, she
is undergoing regular treatment and, therefore, the transfer will
cause grave inconvenience to the petitioner. It is also stated that
petitioner has not completed three years tenure posting in the
present school and he had joined in the school only on 9.7.2007.
Petitioner is only transferred from one school to another in
the same district and the grounds raised by the petitioner, in this
petition, are the personal inconveniences of the petitioner, which
are to be appreciated by the competent authority of the department.
Accordingly, finding no case for interference on the grounds
raised, this petition is dismissed with liberty to the petitioner to
represent to the department concerned.
(RAJENDRA MENON)
JUDGE
Aks/-