Allahabad High Court High Court

P.K. Dhariwal vs State Of U.P. Thru’ Principal … on 1 July, 2010

Allahabad High Court
P.K. Dhariwal vs State Of U.P. Thru’ Principal … on 1 July, 2010
Court No. - 35

Case :- WRIT - A No. - 27045 of 2003

Petitioner :- P.K. Dhariwal
Respondent :- State Of U.P. Thru' Principal Secy. Labour & Others
Petitioner Counsel :- D.S.M. Tripathi,V.C. Dixit
Respondent Counsel :- C.S.C.

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

List has been revised. No one appears for the petitioner. Learned standing
counsel appears for the respondents.

Through this writ petition, the petitioner has prayed for quashing the transfer
order dated 25.6.2003. It is well settled that the transfer is an incidence of
service and an employee has no right to a particular place whatever right he
has, is against the post. Otherwise also this is not a case where the transfer
order has been passed either against any statutory provision or under
colourable exercise of power or malafide.

In view of that, we do not find any ground to interfere with the impugned
transfer order.

The writ petition lacks merit and is hereby dismissed.

Interim order, if any, stands vacated.

Order Date :- 1.7.2010
Pratima