IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 4020 of 2011
Murlidhar Purbey ... ... ... ... ... Petitioner
Versus
The State of Jharkhand and others ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
-----
For the Petitioner: Mr. Rahul Kumar
For the Respondents: J.C. To S.C.II
------
th
02/Dated:9 September, 2011
1) Counsel for the petitioner submitted that he was working as
Junior Engineer since 1982 and thereafter, he was transferred from
Godda district to Dhanbad district vide office order dated 29th June,
2011, which is annexed at annexure-1 to the memo of the petition. The
petitioner went to Dhanbad office immediately on 4th July, 2011, but
respondent No.5 – Anil Kumar, who was working for the last
approximately ten years, was not ready to hand over the charge to the
petitioner and, therefore, the present petition was
preferred. Meanwhile, respondent No.5, on intervention of his superior
officers, had to hand over the charge to the petitioner after one month
from the date of the transfer order, but thereafter again respondent
No.5 has been re-posted on the same post at Dhanbad and petitioner
has been repatriated to his parent department, namely, Road
Construction Department. Petitioner is on deputation in Rural Works
Department, therefore, he was not accommodated even after transfer
order dated 29th June, rather the order was not made effective for about
one month and thereafter, again respondent No.5 is posted at Dhanbad
and petitioner is repatriated in his parent department.
2) Counsel for the State is seeking time to get instruction from the
concerned Deputy Secretaries of both the aforesaid Departments.
3) Matter is adjourned to be listed on 16th September, 2011.
(D. N. Patel, J)
Manoj/cp.0