IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.5924 of 2010
Dipak Kumar Mukherjee .... Petitioner
Versus
Coal India Limited & Ors. ...Respondents
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. N.K.Pasari, Advocate
For the Respondents : J.C. To Mr. A.K.Mehta, Advocate
-----
5/08.06.2011
In this writ petition, the petitioner has challenged the order of transfer on
the ground of violation of departmental circular and malafide.
However, when this case is taken up for hearing, learned counsel for the
petitioner submitted that the petitioner has joined the transferred post under
protest.
As the petitioner has already joined and the matter has become pretty
old, this Court does not find proper to interfere with the impugned order.
This writ petition is, accordingly, dismissed.
( Narendra Nath Tiwari, J.)
s.b.