Court No. - 4 Case :- SERVICE SINGLE No. - 4599 of 2007 Petitioner :- Keshori Kumar Yadav Respondent :- State Of U.P. Thru Prin. Secy. Rural Eng.Service & 5 Ors. Petitioner Counsel :- H.S. Tiwari Respondent Counsel :- C.S.C.,Jai Shanker Misra Hon'ble Ritu Raj Awasthi,J.
List revised. Case called out.
No one is present on behalf of the petitioner to press the writ petition nor there
is any request for adjournment/pass over the case.
This writ petition was filed in the year 2007, challenging the transfer order
dated 30.7.2007.
The learned Standing Counsel on the strength of the Division Bench
judgement of this Court in Special Appeal No. 835 of 2007, Chhotey Lal
Rajput Vs. State of U.P. & others, submits that transfer order is effective
during the period of one year and can not be allowed to remain operative for
years together. He further submits that transfer order was passed in the year
2007 and now three years have passed.
In view of the above, the writ petition appears to have become infructuous
and the same is hereby dismissed as infructuous. Interim order, if any, stands
discharged.
Order Date :- 6.7.2010
Arjun