High Court Rajasthan High Court

Dhanraj Suthar vs Union Of India &Ors on 16 April, 2010

Rajasthan High Court
Dhanraj Suthar vs Union Of India &Ors on 16 April, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. CIVIL WRIT PETITION NO.3282/2010
Dhanraj Suthar vs. UOI & Ors.

Date of order :	               16/4/2010.

	HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri B.B.L. Sharma for the petitioner.
******

Petitioner is seeking to challenge the order of his transfer. He is an employee in the Board of Radiation & Istope Technology of Atomic Energy, Government of India.
The dispute of this nature ought to be agitated before the Central Administrative Tribunal in terms of the judgement of the Constitution Bench in L. Chandra Kumar Vs. Union of India & Ors., AIR 1997 SC 1125.
The petitioner may approach Central Administrative Tribunal for redressal of his grievance within thirty days from today.
The writ petition is disposed of.

(MOHAMMAD RAFIQ), J.

RS/