Court No. - 38 Case :- WRIT - A No. - 71729 of 2009 Petitioner :- Smt. Kamala Devi Respondent :- State Of U.P. & Others Petitioner Counsel :- Bharat Bhushan Paul Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
Sri Paul contends that the order of transfer is founded on allegations
made by a news reporter and the said allegations are totally unfounded.
It is infact to appease the said newspaper reporter that the transfer
order was passed.
Learned counsel contends that the transfer order is not on any
administrative ground and is punitive in nature.
Having heard learned counsel for the petitioner, it is made clear that the
recital contained in the transfer order does not cause any stigma on the
petitioner and, therefore, the transfer order can be treated to be on
administrative grounds only. Accordingly, no further orders are required
to be passed.
The writ petition is consigned to records.
Order Date :- 6.1.2010
Irshad