Allahabad High Court High Court

Phool Chandra Mishra vs Member Secretary,Distt. Admin. … on 1 July, 2010

Allahabad High Court
Phool Chandra Mishra vs Member Secretary,Distt. Admin. … on 1 July, 2010
Court No. - 35

Case :- WRIT - A No. - 21389 of 2003

Petitioner :- Phool Chandra Mishra
Respondent :- Member Secretary,Distt. Admin. Committee Chitrakoot &
Ors.
Petitioner Counsel :- R.C. Singh
Respondent Counsel :- C.S.C.,H.R. Mishra

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 22.3.2003. 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