SBCWP NO.8528/2010 - BAJRANG LAL MATHUR V/S THE STATE OF RAJASTHAN AND ORS. :JUDGMENT DTD.16.9.2010 1/2 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR. S.B. CIVIL WRIT PETITION NO.8528/2010 Bajrang Lal Mathur Versus State of Rajasthan and ors. PRESENT HON'BLE Dr.JUSTICE VINEET KOTHARI Mr.Bajrang Lal Mathur, for the petitioner DATE OF JUDGMENT : 16th September, 2010. JUDGMENT
1. The petitioner is present in person as the lawyers are
observing strike.
2. The petitioner has approached this Court against his
transfer from Government Secondary School, Mochiyon Ki Ghati,
Jodhpur to Government Sr. Secondary School, Agolai, Jodhpur. He
has filed a representation (Annex.3) dtd.3.9.2010 to the Dy. Director
(Secondary Education), Jodhpur.
SBCWP NO.8528/2010 – BAJRANG LAL MATHUR V/S THE STATE OF RAJASTHAN AND ORS. :JUDGMENT
DTD.16.9.2010
2/2
3. Considering the submissions made at the bar and in
view of the fact that the petitioner has already represented to the
competent authority, but the same has not been decided by the
reasoned and speaking order, it is considered expedient to dispose of
this writ petition by directing the respondents to decide the same by
speaking order dealing with the relevant facts and circumstances of
the case within a period of 3 weeks from today. It is only after such
speaking order is passed and the same is adverse to the petitioner that
the petitioner is free to avail his legal remedy.
4. For a period of four weeks, the operation of the
impugned order dtd.30.8.2010 (Annex.1) qua the petitioner shall
remain stayed.
5. With these observations, the present writ petition is
disposed of. No order as to costs. A copy of this order be sent to the
opposite party.
6. A copy of this order be supplied to the petitioner free of
cost.
(Dr.VINEET KOTHARI)J.
Item No.c-1
Ss/-