Allahabad High Court High Court

Smt. Suman Lata vs State Of U.P. And Another on 9 July, 2010

Allahabad High Court
Smt. Suman Lata vs State Of U.P. And Another on 9 July, 2010
Court No. - 18

Case :- WRIT - A No. - 39444 of 2010

Petitioner :- Smt. Suman Lata
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Dilip Singh
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the writ petitioner even in the
revised reading of the cause list.

Petitioner who was working as Assistant Teacher in
Parishadiya Vidyalaya has made an application for inter
district transfer.

Such inter district transfer has to be approved by the Basic
Shiksha Parishad in view of Rule 21 of the U.P. Basic
Education (Teachers) Service Rules, 1981.
Accordingly the present writ petition is disposed of with liberty
to the petitioner to make a representation ventilating all her
grievances before the Secretary, Basic Shiksha Parishad,
U.P. at Allahabad, within two weeks from today along with a
certified copy of this order. On such a representation being
made the Secretary, Basic Shiksha Parishad shall call for the
records and shall pass a reasoned speaking order preferably
within four weeks, thereafter.

Dated : 09.07.2010
VR/39444/10