High Court Rajasthan High Court - Jodhpur

Anada Ram Mali vs State & Ors on 14 July, 2008

Rajasthan High Court – Jodhpur
Anada Ram Mali vs State & Ors on 14 July, 2008
                   S.B. CIVIL WRIT PETITION NO. 1265/2007.

                   (ANADA RAM MALI VS. STATE & ORS.)


        DATE OF ORDER                 :             14.07.2008.


                      HON'BLE MR. GOVIND MATHUR, J.

Mr. Pushpendra Singh for the petitioner.

This petition for writ is preferred to challenge the
order dated 01.02.2007 passed by the District Education Officer
(Elementary Education) transferring the petitioner from
Government Upper Primary School, Kundal to Government
Primary School, Maszid Ki Dhani. This Court by the order dated
26.03.2007 stayed the operationa and effect of the order dated
14.02.2007, whereby effect was sought to be given to the order
impugned dated 01.02.2007. As a consequent to the interim
order passed by this Court on 26.03.2007, the effect of the order
of transfer has not been given and a period of about one year
and four months has been passed. By a flux of time,
administrative exigency that was existing at the time of passing
the order impugned may not have been existing, therefore, I
consider it appropriate to quash the order impugned dated
01.02.2007 leaving it open for the respondents to transfer the
petitioner, if administrative exigency so requires.

The petition for writ is disposed of accordingly.

(GOVIND MATHUR)J.

Anil/