Allahabad High Court High Court

Krishna Chandra Tiwari vs State Of U.P.Through Its Prin. … on 9 July, 2010

Allahabad High Court
Krishna Chandra Tiwari vs State Of U.P.Through Its Prin. … on 9 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4275 of 2010

Petitioner :- Krishna Chandra Tiwari
Respondent :- State Of U.P.Through Its Prin. Secy. Deptt. Of Home
Lko.And
Petitioner Counsel :- S.P.Singh
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

The petitioner has invoked the jurisdiction of this Court challenging the
transfer order from Raibareli to Lucknow. He says that he is going to retire in
January,2011. The transfer policy clearly states that normally an employee
should not be transferred who has less than two years for his retirement. The
petitioner clearly comes in this category. Accordingly, this Court feels that a
case for interference is made out.

Learned standing counsel prays for and is granted four weeks time to file
counter- affidavit. Rejoinder- affidavit, if any, may be filed within a week
there after.

Meanwhile, the transfer order dated 31.3.2010 shall remain stayed so far it
relates to the petitioner.

Order Date :- 9.7.2010
Sadiq