Allahabad High Court High Court

Rajesh Singh vs Union Of India And Others on 12 August, 2010

Allahabad High Court
Rajesh Singh vs Union Of India And Others on 12 August, 2010
Court No. - 39

Case :- WRIT - A No. - 48196 of 2010

Petitioner :- Rajesh Singh
Respondent :- Union Of India And Others
Petitioner Counsel :- Gulab Chandra
Respondent Counsel :- A. S. G. I.

Hon'ble Dilip Gupta,J.

The petitioner, who is working as a Constable G.D. in Central
Industrial Security Force and posted presently at Auraiya, has filed
this petition for quashing of the order dated 26th July, 2010 by
which he has been transferred to Kistwar in Jammu and Kashmir.

Learned counsel for the petitioner has submitted that the mother of
the petitioner who is residing at Auraiya is ill and, therefore, it is
necessary for him to stay at Auraiya. He has, however, also
submitted that for cancelling the transfer order dated 26th July,
2010, the petitioner has filed a representation which may be
directed to be decided.

Sri Ashok Nigam, Additional Solicitor General of India, assisted
by Sri Adarsh Pandey, states that the transfer order cannot be
cancelled for the reason mentioned by the petitioner and that the
petitioner has two brothers who can also look after the mother at
Auraiya.

Be that as it may, as the petitioner has filed a representation before
the authorities for cancellation of the transfer, the Court declines to
entertain the petition at this stage.

The writ petition is, accordingly, dismissed with the observation
that the representation filed by the petitioner may be decided.

Order Date :- 12.8.2010
SK