Gujarat High Court
B vs State on 17 February, 2010
Gujarat High Court Case Information System
Print
SCA/1476/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1476 of 2010
=========================================
B
R DAVERA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
KJ KAKKAD for
Petitioner(s) : 1,
MS MOXA THAKKAR, AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 17/02/2010
ORAL
ORDER
The
petitioner has sought to challenge his transfer effected by order
dated 05.12.2009, which expressly states that the transfer is ordered
on administrative ground. The petitioner has also expressed his
apprehension about further transfer. No case having been made out to
interfere with the impugned order of transfer and the petition cannot
be entertained for staying apprehended or prospective transfer.
Therefore, it is summarily dismissed.
(D.H.Waghela,
J.)
Jyoti
Top