IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL WRIT No. 1899 of 2000
BABU LAL
V/S
NAGAUR CENTRAL CO-OP. BANK LTD.& ORS
Mr. RAJESH JOSHI, for the appellant / petitioner
None present for the respondent
Date of Order : 24.11.2009
HON'BLE SHRI N P GUPTA,J.
ORDER
—–
Heard learned counsel for the petitioner. Nobody
appears for the respondent.
By this writ, the petitioner seeks to challenge the
transfer order, Annex.1 passed on 10.5.2000.
Vide order dated 23.6.2000 the operation of this
order was stayed, which stay is continuing till the date as it
was extended till disposal of the writ petition vide order
dated 19.12.2000 as nobody appeared on the side of the
respondent.
Thus, the transfer, therefore, has remained stayed
for more than 9 years and, therefore, it has lost its
efficacy. It is also informed by learned counsel for the
petitioner that during the interregnum period, various Rules
have been framed/changed prohibiting transfer.
In view of the above, the writ petition is allowed
and the order, Annex.1 is quashed.
( N P GUPTA ),J.
/tarun/