High Court Rajasthan High Court - Jodhpur

Lal Chand Dhakar vs State Of Raj. & Ors on 21 October, 2010

Rajasthan High Court – Jodhpur
Lal Chand Dhakar vs State Of Raj. & Ors on 21 October, 2010
                                                                  Item No. 18, DJ/-
                                                           SBCWP NO. 9659/2010
                                           Lal Chand Dhakar Vs. State of Raj. & Ors.
                                                       Order dt: 21st October, 2010


                                   1/2


     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                             AT JODHPUR
                               ORDER

S. B. Civil Writ Petition No. 9659/2010
Lal Chand Dhakar Vs. State of Raj. & Ors.

DATE OF ORDER :::         21st October, 2010

                             PRESENT


             HON'BLE DR. JUSTICE VINEET KOTHARI


Mr. J.P. Bhardwaj, for the petitioner.

1. Heard learned counsel for the petitioner.

2. The petitioner has approached this Court against his

transfer from Government Upper Primary School, Gilota, Panchayat

Samiti Bhainsroadgarh, Chittorgarh to Government Upper Primary

School, Kolpura, Panchayat Samiti Bhainsroadgarh, Chittorgarh vide

order Annex-P/1 dated 26.09.2010. Against the impugned transfer

order, the petitioner has not submitted any representation before the

respondents.

3. Considering the submissions made at the bar, it is

considered expedient to direct the petitioner to submit representation

to the competent authority within a period of one week from today and

the competent authority is directed to decide the same by speaking

order dealing with the relevant facts and circumstances of the case
Item No. 18, DJ/-

SBCWP NO. 9659/2010
Lal Chand Dhakar Vs. State of Raj. & Ors.

Order dt: 21st October, 2010

2/2
and determine all the points raised by the petitioner separately within

a period of three weeks from the date of receipt of the representation.

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. The writ petition is disposed of accordingly. A copy of this

order be sent to the respondents forthwith.

(DR. VINEET KOTHARI), J.

DJ/-

18