Court No. - 6 Case :- SERVICE SINGLE No. - 810 of 2007 Petitioner :- Shiv Nath Shukla Respondent :- Registrar Genernal Honble High Court And Anors. Petitioner Counsel :- Pawan Nigam Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard Sri Pawan Nigam, learned counsel for the petitioner
and the learned standing counsel.
The matter is of transfer. The writ petition was filed in the
year. 2007. Interim order staying the transfer was passed on
5.2.2007. Three years have passed. It has to be taken note of
the fact that when an interim order is passed in the matter of
transfer, that can not be allowed to continue for years
together, as the transfer orders are effected at the time of
annual transfer and therefore, once the transfer is stayed
normally the interim order may be supposed to remain in
force for the entire year but it may not continue beyond that
unless specific order is passed.
The petition is finally disposed of with the direction that the
opposite parties shall be at liberty to consider the case of the
petitioner for transfer, if need be so, in the annual chain of
transfers.
Order Date :- 22.7.2010
Sadiq