Allahabad High Court High Court

Hari Singh Rajput vs State Of U.P. & Others on 7 January, 2010

Allahabad High Court
Hari Singh Rajput vs State Of U.P. & Others on 7 January, 2010
Court No. - 38

Case :- WRIT - A No. - 378 of 2010

Petitioner :- Hari Singh Rajput
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manish Chandra Tiwari,G.S. Chauhan
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and the learned
standing counsel.

The petitioner contends that he is aggrieved by this mid
session transfer on account of the education of his two
daughters.

I have perused the impugned transfer order. The same has
been done in an administrative exigency and 11 senior
Trainers have been transferred. Therefore, the same does
not call for any interference under Article 226 of the
Constitution of India.

In view of the aforesaid peculiar circumstances, the writ
petition is disposed of with a direction to the respondent no.
3, who shall consider the claim of the petitioner and pass an
appropriate order sympathetically within a period of three
weeks from the date of presentation of a certified copy of
this order before him.

Order Date :- 7.1.2010
Akv