Allahabad High Court High Court

Kaushal Kishore vs State Of U.P.Thr.Prin Secy Labour … on 7 July, 2010

Allahabad High Court
Kaushal Kishore vs State Of U.P.Thr.Prin Secy Labour … on 7 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 545 of 2007

Petitioner :- Kaushal Kishore
Respondent :- State Of U.P.Thr.Prin Secy Labour And 2 Ors
Petitioner Counsel :- Vashu Deo Misra
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

The Bench Secretary has informed that Sri Vasu Deo Misra is on sanctioned
leave.

I have perused the file. The matter is of transfer. The transfer order is dated
2.1.2007. Normally this Court entertains illness slip but this is not such a
matter, which cannot be disposed of by this Court in absence of any legal help
from the petitioner. Such matters are unnecessarily lingering on increasing the
pendency of the Court. The order of transfer has been perused. The petitioner
was transferred from Barabanki to Shahjahanpur. The said transfer order was
stayed on 22.1.2007. Three years have passed.

The writ petition is finally disposed of with the direction that the opposite
parties shall be at liberty to consider the case of the petitioner for transfer, if
need be so, in the annual chain of transfers.

Order Date :- 7.7.2010
Sadiq