Allahabad High Court High Court

Asi(M)/ Assistant Accountant … vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Asi(M)/ Assistant Accountant … vs State Of U.P. And Others on 11 August, 2010
Court No. - 39

Case :- WRIT - A No. - 46337 of 2010

Petitioner :- Asi(M)/ Assistant Accountant Rajeev Kumar Saxena
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Satya Prakash Pandey
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The petitioner who was posted in the Central Store at Kanpur
Nagar in the month of June, 2002, has filed this petition for
quashing the order dated 4th August, 2009 by which he has been
transferred to Jalaun.

Learned counsel for the petitioner ha submitted that since his wife
is working in the U.P. Power Corporation at Kanpur, his case may
be considered sympathetically and he may be permitted to stay at
Kanpur Zone.

Learned Standing Counsel, on instructions, states that the decision
to transfer the petitioner has been taken in accordance with the
Government Order dated 16th November, 1989 and with the
approval of the Board.

The petitioner has pointed out personal difficulties. He may,
therefore, file a representation before the competent authority
which shall decide it expeditiously.

The writ petition is dismissed subject to the observations made
above.

Order Date :- 11.8.2010
GS