Allahabad High Court High Court

Shyam Lal vs State Of U.P. Through Its … on 29 July, 2010

Allahabad High Court
Shyam Lal vs State Of U.P. Through Its … on 29 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 5050 of 2010

Petitioner :- Shyam Lal
Respondent :- State Of U.P. Through Its Principal Secy.Dept.Ofgramya
Vikas
Petitioner Counsel :- Prem Shanker Trivedi
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Heard Sri Prem Shanker Trivedi learned counsel for the petitioner and
learned Standing Counsel for the opposite parties.

The petitioner has been transferred from headquarter of District Unnao
to Asoha Block which is within the district. The transfer order was
passed on 26.5.2010 and he was ordered to go and join there
immediately. In compliance of the same the petitioner went and joined in
Asoha on 3.7.2010. Now again vide order dated 17.7.2010 the
petitioner’s joining at Asoha has been canceled and he has been asked
to go back to Headquarter district Unnao. The petitioner says that he is
harassed and used as shuttle-cock by placing him here and there.

Learned Standing Counsel says that no cause of action has accrued to
the petitioner. Both the places are within the district and this can hardly
be called transfer. It is only the administrative shuffling which can
always be done in the exigency of service. This court does not find it a
fit case to be interfered.

The petitioner is at liberty to move a representation detailing his
difficulties and the manner in which he has been transferred twice within
two weeks.

Accordingly, it is directed that if such a representation is made before
the opposite party no. 3 the same shall be looked into by him and
appropriate orders be passed expeditiously.

With the above direction the writ petition is disposed of finally.

It is made clear that the court has not expressed any opinion on the
merits of the case.

Order Date :- 29.7.2010
Om.