High Court Rajasthan High Court - Jodhpur

Maka Ram & Ors vs State Of Raj. & Ors on 28 October, 2010

Rajasthan High Court – Jodhpur
Maka Ram & Ors vs State Of Raj. & Ors on 28 October, 2010
                                   1

           SBCivil Writ Petition No.9987/2010

                       Maka Ram & Ors.
                              v.
                  State of Rajasthan & Ors.

     Date of Order            ::          28 th October, 2010


              HON'BLE MR.JUSTICE GOVIND MATHUR


Mr. Harish Purohit, for the petitioners.
                         ....



           The    petitioners,         residents       of   Gadra     Road,

District Barmer, by this petition for writ are seeking
a direction for the respondents not to transfer the

existing   community      health       centre        situated    at    main

aabadi to the new building situated outside the town

Gadra Road.      The    apprehension of         the     petitioners is

that such transfer may be made just to extend some

additional benefit to some blue eyed persons.



           It is the position admitted by counsel for

the petitioners that yet no decision is taken by the

respondents      for    transferring          the    community      health

centre. In such circumstances I do not consider it

appropriate      to    interfere       with    the    matter     at    this

stage. Beside the above, it is also relevant to note

that the petitioners are having no statutory right to

have community health centre at a specific location in

town Gadra Road. If they are having any inconvenience

in transfer of such centre, they may agitate their

cause before the administrative authorities.
                             2



          The   petition   for   writ   for   the   reasons

mentioned above stands dismissed.



                                    ( GOVIND MATHUR ),J.

kkm/ps.