High Court Rajasthan High Court

Smt Resma Rao vs Raj Civil Service Appe Tribu&Ors on 11 February, 2011

Rajasthan High Court
Smt Resma Rao vs Raj Civil Service Appe Tribu&Ors on 11 February, 2011
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                  **

Civil Writ Petition No.1869/2011
Smt. Resma Rao Versus RCSAT & Ors

Date of Order ::: 11/02/2011

Hon’ble Mr. Justice Ajay Rastogi
Mr. Naveen Dhuwan, for petitioner
Counsel placed reliance upon decision of this Court in Madan Lal & Ors Vs. RCSAT & Ors (2009(3) WLC (Raj.) 408). As regards interim relief, it has been informed that the place from where petitioner has been transfer vide order impugned dt.20/06/2010, no one has been posted/joined so far.

Issue notice of writ & stay petition to respondents returnable within four weeks as to why petition may not be finally disposed of at admission stage. Notices be given Dasti, if desired. PF & notices be filed within seven days, failing which stay order shall stand automatically vacated.

In the meanwhile, operation of order dt.20/06/2010 pertaining to transfer of the petitioner shall remain stayed and she be allowed to continue on the post held prior to transfer order, no one has been posted/joined so far, till further orders.

		List after service.						              					    (Ajay Rastogi), J. 


K.Khatri/p1/
1869CW2011-Feb11-IsSty.doc