Allahabad High Court High Court

Smt. Sunita Singh vs State Of U.P. & Others on 23 July, 2010

Allahabad High Court
Smt. Sunita Singh vs State Of U.P. & Others on 23 July, 2010
Court No. - 38

Case :- WRIT - A No. - 42811 of 2010

Petitioner :- Smt. Sunita Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.M.Saggi
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Shishir Kumar,J.

Learned Standing Counsel accepts notice on behalf of the
respondents No. 1 to 3.

Petitioner will also serve respondents No. 4 to 6 by registered post.

Steps be taken within a period of one week.

Petitioner is aggrieved by the order of transfer dated 02.07.2010,
by which the petitioner, who was working on the post of Mukhya
Sevika has been transferred on administrative ground from district
Chandauli to Budaun. Petitioner has brought on record the
complaint as well as recommendation of the President, BSP
recommending the transfer of the petitioner. According to the
petitioner, the transfer order is punitive in nature and has been
passed without application of mind.

In such circumstances, petitioner is entitled for interim relief.

Till further order of this Court, the order of transfer against the
petitioner from district Chandauli to Budaun shall remain stayed as
it relates to the petitioner.

Order Date :- 23.7.2010
Sazia