Item No. 104, DJ/-
SBCWP NO. 9508/2010
Lalit Kumar 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. 9508/2010
Lalit Kumar 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 Girls Upper Primary School, Posaliya,
Tehsil Sheoganj, Sirohi to Government Upper Primary School, Vadeli,
Sirohi vide order Annex-P/4 dated 30.09.2010. 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
and determine all the points raised by the petitioner separately within
Item No. 104, DJ/-
SBCWP NO. 9508/2010
Lalit Kumar Vs. State of Raj. & Ors.
Order dt: 21st October, 2010
2/2
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/-
104