Court No. - 38 Case :- WRIT - A No. - 41825 of 2010 Petitioner :- Babu Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- P. K. Shukla Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
The petitioner is aggrieved by the order dated 25.05.2010, by
which he has been transferred from district Bijnor to Kanshi Ram
Nagar. According to the petitioner, his father is aged and ill,
therefore, it is difficult for the petitioner to shift to that place.
Further submission has been made that he may be transferred to
some near place.
I have considered the submission of the petitioner and perused the
record. As it is a case of transfer, therefore, normally this Court
does not interfere in the cases of transfer as the transfer is an
exigency of service. Therefore, there can be no interference in the
order of transfer by this Court.
Any how if the petitioner submits a representation before the
competent authority, that may be considered by him according to
law.
The writ petition is dismissed accordingly.
No order as to costs.
Order Date :- 20.7.2010
Sazia