High Court Rajasthan High Court - Jodhpur

Dr. Ranjeet Singh Rawlot vs State Of Raj. & Ors on 19 May, 2009

Rajasthan High Court – Jodhpur
Dr. Ranjeet Singh Rawlot vs State Of Raj. & Ors on 19 May, 2009
                                 1

         S.B. CIVIL WRIT PETITION NO.5039/2009
                  Dr. Ranjeet Singh Rawlot
                              vs
                     State of Raj. & Ors.

DATE OF ORDER: 19.5.2009

               HON'BLE MR. PRAKASH TATIA, J.

Mrs. Nupur Bhati, for the petitioner.

Heard learned counsel for the petitioner.

The petitioner has challenged the order of transfer dated

27.2.2009 and according to learned counsel for the petitioner the

Rajsthan Civil Services Appellate Tribunal since will not be in

position to grant interim relief because of the reason that one of

the members has been assigned some official duty and,

therefore, he is not sitting.

It is submitted that in identical situation, time was granted

to the other petitioners in other writ petitions to prefer appeal

and meanwhile, interim order was granted so that the petitioner

may get the interim order if granted by the tribunal.

In view of the above, the writ petition of the petitioner is

disposed of with permission to the petitioner to approach the

Rajsthan Civil Services Appellate Tribunal within a period of 15

days from today and till then the order of transfer dated

27.2.2009 shall remain stayed.

(PRAKASH TATIA), J.

c.p.goyal/-