Item No. 63, DJ/-
SBCWP NO. 9193/2010
Manish Kumar Acharya Vs. State of Raj. & Ors.
Order dt: 19th October, 2010
1/2
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
ORDER
S. B. Civil Writ Petition No. 9193/2010
Manish Kumar Acharya Vs. State of Raj. & Ors.
DATE OF ORDER ::: 19th October, 2010
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Nitin Trivedi, for the petitioner.
—
1. Heard learned counsel for the petitioner.
2. The petitioner has approached this Court against his
transfer from Government Primary School, Vishnoin Ki Dhani,
Jhipasni, Mandore, Jodhpur to Government Primary School,
Ekalkhori, Osia, Jodhpur vide order Annex-1 dated 26.09.2010.
Against the impugned transfer order, the petitioner has already
submitted a representation on 28.09.2010 (Annex-4), however, the
representation filed by the petitioner has not been decided till today
3. Considering the submissions made at the bar, it is
considered expedient to direct the respondent- competent authority to
decide the representation filed by the petitioner by speaking order
dealing with the relevant facts and circumstances of the case and
determine all the points raised by the petitioner separately within a
Item No. 63, DJ/-
SBCWP NO. 9193/2010
Manish Kumar Acharya Vs. State of Raj. & Ors.
Order dt: 19th October, 2010
2/2
period of four weeks from today. 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/-
63