1
S.B.Civil Writ Petition No.6170/07
Bhagraj
vs.
State & ors.
Date of order: 6.1.2010
HON'BLE MR. PRAKASH TATIA, J.
None present for the petitioner.
…
The petitioner is seeking h is posting at a particular place because
he is a disabled person, for which he has submitted representation on
4.8.2007. Much time has passed to that representation as well as to
filing of this writ petition, which was filed on 17.9.2007.
I do not find any reason to keep the matter pending. The
petitioner may file fresh representation before the respondents, who
may consider the petitioner’s representation and if possible, the
respondents may pass appropriate order of his posting which may be in
consonance with the administrative exigencies only.
The writ petition of the petitioner is disposed with the above
observations.
(PRAKASH TATIA),J.
mlt.