Allahabad High Court High Court

Azazuddin vs State Of U.P.Through Its Prin./ … on 25 June, 2010

Allahabad High Court
Azazuddin vs State Of U.P.Through Its Prin./ … on 25 June, 2010
Court No. - 18

Case :- SERVICE SINGLE No. - 4259 of 2010

Petitioner :- Azazuddin
Respondent :- State Of U.P.Through Its Prin./ Secy. Deptt. Of
Home Lko.And
Petitioner Counsel :- S.P.Singh
Respondent Counsel :- C.S.C

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the petitioenr and the learned Standing
Counsel, who prays for and is allowed four weeks’ time to file
counter affidavit. Rejoinder affidavit, if any ,may be filed within
two weeks’ thereafter.

List immediately after expiry of the aforesaid period.

By means of this writ petition, the transfer order dated 23.6.2007
and the relieving order dated 13.6.2010 passed pursuant to that
transfer order have been challenged, whereby the petitioner was
transferred from Rae Bareli to Lucknow about three years back. It
is also submitted that the petitioner has not been relieved till date.

There appears to be no justification or reason to enforce the
transfer order after a lapse of 3 years as the transfer orders are
passed to meet out the exigencies of service in pursuance of the
decision taken at a particular time.

Accordingly, the operation of the impugned relieving order
Annexure no. 1 to the writ petition and the transfer order dated
23.6.2007, so far as it relates to the petitioner shall remain stayed
with liberty to the opposite parties to pass fresh order to meet out
exigencies of service, if necessary.

Order Date :- 25.6.2010
Muk