Madhya Pradesh High Court
Arun Saxena vs The State Of Madhya Pradesh on 22 June, 2010
W.P. No.7624/2010 (s)
22/06/2010:
Shri Praveen Verma, learned counsel for the petitioner.
Issue notice to the respondents on payment of process fee
within one week returnable in four weeks.
In the meanwhile, keeping in view the fact that petitioner
an employee of Janpad Panchayat, Laundi, Chhatarpur is
transferred to another Janpad Panchayat without his consent
and contrary to the rules, operation of the order dated
15.6.2010 so far as it pertains to transfer of the petitioner shall
remain stayed and petitioner shall be permitted to work in
Janpad Panchayat Laundi, Chhatarpur, until further orders.
c.c. as per rules.
(Rajendra Menon)
Judge
Mrs.mishra