High Court Rajasthan High Court

Nand Kishor Sharma vs Managing Director R S R T C Anr on 11 May, 2010

Rajasthan High Court
Nand Kishor Sharma vs Managing Director R S R T C Anr on 11 May, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. CIVIL WRIT PETITION NO.6528/2010
Nand Kishor Sharma vs. Managing Director, RSRTC & Anr.

Date of order :	               11/5/2010.

	HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri H.K. Sharma for the petitioner.
******		 

This writ petition has been filed by the petitioner working on the post of Junior Accountant with the respondents challenging the order dated 29.4.2010 by which he has been transferred from Hindaun Depot to Dholpur Depot.

Contention of the learned counsel for the petitioner is that aforesaid order was issued by respondents ignoring the fact that petitioner has been left with less than an year to retire from service and that he is also a heart patient. Learned counsel submitted that petitioner even otherwise would be retiring in less than an year, therefore transferring him on the verge of retirement would not be justified.

Whether or not the petitioner should be transferred or whether his hardship would be a reason to retain him on a particular place, is a matter to be considered by the competent authority of the respondents.

In the circumstances, petitioner is required to make a suitable representation to the Chief Managing Director of RSRTC who shall consider her representation keeping in view the hardship faced by the petitioner and dispose of the same within four weeks of its making.

The writ petition is disposed of.

(MOHAMMAD RAFIQ), J.

RS/