Item No. 18, DJ/-
SBCWP NO. 9659/2010
Lal Chand Dhakar 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. 9659/2010
Lal Chand Dhakar 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 Upper Primary School, Gilota, Panchayat
Samiti Bhainsroadgarh, Chittorgarh to Government Upper Primary
School, Kolpura, Panchayat Samiti Bhainsroadgarh, Chittorgarh vide
order Annex-P/1 dated 26.09.2010. 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
Item No. 18, DJ/-
SBCWP NO. 9659/2010
Lal Chand Dhakar Vs. State of Raj. & Ors.
Order dt: 21st October, 2010
2/2
and determine all the points raised by the petitioner separately within
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/-
18