Court No. - 38 Case :- WRIT - A No. - 39179 of 2010 Petitioner :- Ashok Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- Kamlesh Kumar Tripathi Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
Petitioner is aggrieved by the order of transfer dated 29.03.2010.
Petitioner being a Section Mistri has been transferred from one
block to another on the ground that the person working in Jalalpur
block has retired. According to the petitioner, the petitioner being
a Section Mistri cannot be transferred to a place below to his post
at Jalalpur. The post of Mechanic Grade-3 is there, therefore, the
Section Mistri cannot be transferred.
I have considered the submission of the learned counsel for the
petitioner and perused the record. As regards the grievance of the
petitioner regarding the fact that it is reversion, this Court at the
present movement cannot consider the issue. It is open to the
petitioner to approach the relevant Authority by filing a
representation with a grievance that whether joining at Jalalpur
block will be a demotion and reversion of the petitioner. If such
representation is filed, the same may be considered by the
respondent No. 3 i.e. Executive Engineer Nalkoop Division
Jaunpur and decision be communicated to the petitioner within a
period of one month.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 8.7.2010
Sazia