Gujarat High Court Case Information System
Print
SCA/11286/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11286 of 2010
=========================================
SHRINATH
RAI - Petitioner(s)
Versus
UNION
OF INDIA THROUGH THE GENERAL MANAGER & 2 - Respondents
=========================================
Appearance :
MR
RAJESH K SHAH for
Petitioner(s) : 1,MS MEENU KUMAR for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/09/2010
ORAL
ORDER
1. By
this petition, the petitioner challenges the order passed by the
Central Administrative Tribunal, Ahmedabad, dated 28.07.2010 in O.A
No. 184 of 2010.
2. The
petitioner challenged his transfer from Railway Office, Kankaria, to
Railway Office at Kalupur, both located in Ahmedabad. It has been
contended that the transfer is punitive, and therefore, the same may
be cancelled.
3. Our
attention is drawn to earlier orders of transfer, their revocation
and again passing of orders but one thing is certain, this is only an
inter departmental transfer at the same station and the petitioner
cannot make any grievance about it. The Tribunal has considered
several aspects and we do not find any merits in the petition. The
petition must fail and stands dismissed.
[A.L.DAVE,
J.]
[BANKIM.N.MEHTA,
J.]
JYOTI
Top