High Court Rajasthan High Court

Panchayat Samiti Through Lrs. … vs State Of Rajasthan on 13 August, 1986

Rajasthan High Court
Panchayat Samiti Through Lrs. … vs State Of Rajasthan on 13 August, 1986
Equivalent citations: 1986 WLN UC 357
Author: D L Mehta
Bench: D L Mehta


JUDGMENT

Dinker Lal Mehta, J.

1. Heard learned Counsel for the parties.

2. Mr. Rathore appearing on behalf of the non-petitioner has produced before me the Gazzette Notification dated 2nd Aug., 1986 and submitted that now necessary amendments have been made in the Act. He has also produced before me the copy of the telegram which reads as under:

jktdh;      lk/kkj.k      rkj 
iz/kku] 
iapk;r lfefr Jhek/kksiqj 
ftyk lhdj 
 

Jh txnh’k izlkn O;kl fodkl vf/kdkjh dk LFkkukUrj.k fopkjk/khu gS A vkidh jk; pkSchl ?k.Vs es Hksts A

fodkl

3. Consultation must be an effective consultation and sending a telegram on 31-7-1986 which is said to have been received on the office of Block Development in the evening of 31st itself and without giving an opportunity to express the view in the matter it cannot be said to be an effective consultation. Thus, sending of the telegram and asking a person to express opinion within few hours is nothing but misuse of power by the Government. Now in the facts and circumstances the transfer order of the petitioner Vikas Adhikari Panchayat Samiti Shrimadhopur cannot be said to be good in the eye of law. The transfer order of Jagdish Prasad Vyas is set aside. However, it is observed that in the light of the amendments if the State Government wants to issue fresh transfer order they will be at liberty to do so. The writ petition is disposed of accordingly.