1
S.B. CIVIL WRIT PETITION NO.5039/2009
Dr. Ranjeet Singh Rawlot
vs
State of Raj. & Ors.
DATE OF ORDER: 19.5.2009
HON'BLE MR. PRAKASH TATIA, J.
Mrs. Nupur Bhati, for the petitioner.
Heard learned counsel for the petitioner.
The petitioner has challenged the order of transfer dated
27.2.2009 and according to learned counsel for the petitioner the
Rajsthan Civil Services Appellate Tribunal since will not be in
position to grant interim relief because of the reason that one of
the members has been assigned some official duty and,
therefore, he is not sitting.
It is submitted that in identical situation, time was granted
to the other petitioners in other writ petitions to prefer appeal
and meanwhile, interim order was granted so that the petitioner
may get the interim order if granted by the tribunal.
In view of the above, the writ petition of the petitioner is
disposed of with permission to the petitioner to approach the
Rajsthan Civil Services Appellate Tribunal within a period of 15
days from today and till then the order of transfer dated
27.2.2009 shall remain stayed.
(PRAKASH TATIA), J.
c.p.goyal/-