Allahabad High Court High Court

Dinesh Kumar Diwakar vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Dinesh Kumar Diwakar vs State Of U.P. And Others on 20 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41669 of 2010

Petitioner :- Dinesh Kumar Diwakar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manish Dev Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

The grievance raised by the petitioner in the present writ petition is
that as the petitioner is not keeping good health and has been
transferred to district Rampur, his wife made a representation to
that effect for transferring him to district Bareilly on medical
ground. According to the petitioner, the claim of the petitioner has
been recommended by the competent authority to the State
Government in view of the fact that in case of an employee, who is
working in a particular district for more than 15 years, he can only
be permitted by the State Government to be posted at that place.
According to the petitioner, the matter is still pending for
consideration before the State Government, but the State
Government has not taken a decision, hence the present writ
petition.

In view of the aforesaid facts and circumstances, the writ petition
is disposed of finally without expressing any opinion on merits
directing the respondent No. 1 to consider the claim of the
petitioner on the basis of the recommendation made by the
respondents No. 2 dated 04.06.2010 within a period of two months
from the date of production of a certified copy of this order.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 20.7.2010
Sazia