Rajasthan High Court – Jodhpur
Smt. Alka Rao vs State & Ors on 17 October, 2008
1
S.B.CIVIL WRIT PETITION NO.4476/2008
Smt. Alka Rao
v.
State of Rajasthan & Ors.
Date of Order :: 17 th October, 2008
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Girish Sankhla, for the petitioner.
Mr. B.L.Bhati, for the respondents.
....
By an order dated 16.6.2008, the petitioner
was transferred from Government Senior Secondary
School, Posalia to Government Girls Senior Secondary
School, Sheoganj. Her transfer from Posalia to
Sheoganj was made at her own request. The Deputy
Director, Secondary Education, Jodhpur passed an
another order dated 28.6.2008 transferring the
petitioner from Government Girls Senior Secondary
School, Sheoganj to Government Senior Secondary
School, Sheoganj and by the same order one Harun Khan
Chhipa was transferred from Government Senior
Secondary School, Sheoganj to Government Senior
Secondary School, Posalia.
A challenge is given by the petitioner to
the order dated 28.6.2008 on the count that she has
been transferred from Government Girls Senior
Secondary School, Sheoganj to Government Senior
Secondary School, Sheoganj to accommodate respondent
No.4 Narayan Lal Khandelwal at Government Girls Higher
2
Secondary School, Sheoganj, who is working at the
school concern from last number of years.
A reply to the writ petition has been filed
on behalf of the respondents stating therein that the
petitioner was transferred from Posalia to Sheoganj at
her own request, however, at Government Girls Senior
Secondary School, Sheoganj due to excess of Senior
Teachers in the subject of Maths the petitioner was
accommodated in the same town at Government Senior
Secondary School and as such the order impugned was
passed in administrative exigency. It is also pointed
out that only with a view to adjust the petitioner in
Sheoganj one Harun Khan Chhipa was transferred from
Government Senior Secondary School, Sheoganj to
Government Senior Secondary School Posalia.
In view of the factual position above stated
by the respondents, it is apparent that the transfer
of the petitioner was made absolutely in
administrative exigency and not for any extraneous
consideration. This Court was not required to
interfere with an order of transfer unless that is in
violation of a statute or is an out come of malafides.
No such exigency exists in present case. Thus, the
petition for writ deserves dismissal, hence dismissed.
( GOVIND MATHUR ),J.
kkm/ps.