Rajasthan High Court – Jodhpur
Maka Ram & Ors vs State Of Raj. & Ors on 28 October, 2010
1
SBCivil Writ Petition No.9987/2010
Maka Ram & Ors.
v.
State of Rajasthan & Ors.
Date of Order :: 28 th October, 2010
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Harish Purohit, for the petitioners.
....
The petitioners, residents of Gadra Road,
District Barmer, by this petition for writ are seeking
a direction for the respondents not to transfer the
existing community health centre situated at main
aabadi to the new building situated outside the town
Gadra Road. The apprehension of the petitioners is
that such transfer may be made just to extend some
additional benefit to some blue eyed persons.
It is the position admitted by counsel for
the petitioners that yet no decision is taken by the
respondents for transferring the community health
centre. In such circumstances I do not consider it
appropriate to interfere with the matter at this
stage. Beside the above, it is also relevant to note
that the petitioners are having no statutory right to
have community health centre at a specific location in
town Gadra Road. If they are having any inconvenience
in transfer of such centre, they may agitate their
cause before the administrative authorities.
2
The petition for writ for the reasons
mentioned above stands dismissed.
( GOVIND MATHUR ),J.
kkm/ps.