High Court Rajasthan High Court - Jodhpur

Lalit Kumar vs State Of Raj. & Ors on 21 October, 2010

Rajasthan High Court – Jodhpur
Lalit Kumar vs State Of Raj. & Ors on 21 October, 2010
                                                                 Item No. 104, DJ/-
                                                          SBCWP NO. 9508/2010
                                               Lalit Kumar Vs. State of Raj. & Ors.
                                                       Order dt: 21st October, 2010


                                   1/2


     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                             AT JODHPUR
                               ORDER

S. B. Civil Writ Petition No. 9508/2010
Lalit Kumar Vs. State of Raj. & Ors.

DATE OF ORDER ::: 21st October, 2010

PRESENT

HON’BLE DR. JUSTICE VINEET KOTHARI

Mr. J.P. Bhardwaj, for the petitioner.

1. Heard learned counsel for the petitioner.

2. The petitioner has approached this Court against his

transfer from Government Girls Upper Primary School, Posaliya,

Tehsil Sheoganj, Sirohi to Government Upper Primary School, Vadeli,

Sirohi vide order Annex-P/4 dated 30.09.2010. Against the impugned

transfer order, the petitioner has not submitted any representation

before the respondents.

3. Considering the submissions made at the bar, it is

considered expedient to direct the petitioner to submit representation

to the competent authority within a period of one week from today and

the competent authority is directed to decide the same by speaking

order dealing with the relevant facts and circumstances of the case

and determine all the points raised by the petitioner separately within
Item No. 104, DJ/-

SBCWP NO. 9508/2010
Lalit Kumar Vs. State of Raj. & Ors.

Order dt: 21st October, 2010

2/2
a period of three weeks from the date of receipt of the representation.

It is only after such speaking order is passed and the same is

adverse to the petitioner that the petitioner is free to avail his legal

remedy.

4. The writ petition is disposed of accordingly. A copy of this

order be sent to the respondents forthwith.

(DR. VINEET KOTHARI), J.

DJ/-

104