High Court Rajasthan High Court

Naval Kishore Jatav vs State Of Raj & Ors on 30 July, 2010

Rajasthan High Court
Naval Kishore Jatav vs State Of Raj & Ors on 30 July, 2010
    

 
 
 

 In the High Court of Judicature for Rajasthan
Jaipur Bench, Jaipur
O R D E R
S.B. Civil Writ Petition No.9626/2010
 Naval Kishore Jatav Vs. State of Raj. & Anr.
 
Date of Order       ::    30/7/2010

Hon'ble Mr. Justice Ajay Rastogi 

Ms. Pradeep Lata Mathur, for petitioner.
		Counsel submits that petitioner was transferred vide subsequent order dt.28.7.07 from Hindauncity, Karauli to Katthari, Barmer against vacant post which was challenged by way of filing appeal before Service Appellate Tribunal and pending appeal, the operation of the order remained stayed and the petitioner was allowed to work at Karauli. However, appeal has been dismissed on 11.5.2010. This Court on 26.7.2010 directed the counsel for petitioner to seek instructions from her client and inform this Court as to whether post at Katthari, Barmer where the petitioner was transferred is still lying vacant or has been filled up by some other incumbent.
		Counsel, on instructions, informed this Court that the post against which petitioner was transferred has been filled up at Katthari, Barmer and in these circumstances, counsel submits that if the order impugned herein is allowed to be implemented, that may cause prejudice to him.
		In the meanwhile, operation of order dt.28.7.07 bearing dispatch no.1929-2640 till further orders shall remain stayed. However, respondent will be at liberty to post the petitioner at any other place if required in the interest of administration.		

(Ajay Rastogi), J.
VS Shekhawat/-
9626cw10JulyNtc.doc