Allahabad High Court High Court

Mahesh Chandra Jain vs State Of U.P. Thru Prin.Secy. … on 5 August, 2010

Allahabad High Court
Mahesh Chandra Jain vs State Of U.P. Thru Prin.Secy. … on 5 August, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 333 of 2007

Petitioner :- Mahesh Chandra Jain
Respondent :- State Of U.P. Thru Prin.Secy. Irrigation & 3 Ors.
Petitioner Counsel :- Gaurav Mehrotra,Mohammad Haider

Hon'ble Uma Nath Singh,J.

Hon’ble Vedpal,J.

Case called out. None appears to press this writ petition.
By way of this writ petition, petitioner has challenged the
impugned transfer order dated 24.3.2007 passed by opposite
party no.4 whereby he has been transferred from Bulandshahr
to Lucknow.

This Court vide the order dated 20.4.2007 stayed the effect of
the order of transfer.

Transfer is an exigency of service. Due to efflux of time, this
writ petition has become infructuous.
Writ petition is, therefore, disposed of with directions that the
opposite parties will not enforce the impugned transfer order
against petitioner. It would, however, be open for the
opposite parties to pass a fresh order as per the exigency of
work.

Order Date :- 5.8.2010
Mahesh