Madhya Pradesh High Court
R.L.Manu vs The State Of Madhya Pradesh on 30 June, 2010
1
Writ Petition No. 8261 / 2010
30/06/2010:
Shri S.S. Bisen, learned counsel for the petitioner.
Shri Vivek Agrawal, learned Government Advocate for the
State.
Petitioner is working as Non Medical Assistant in the office
of Chief Medical and Health Officer, Raisen. By the impugned order
dated 15/06/2010, he has been transferred from Raisen to
Hoshangabad. On the ground that petitioner's wife is a Government
Servant, working as a Nurse in the District Hospital Raisen, transfer
is contrary to the policy of the State Government, petitioner has filed
this writ petition.
It is pointed out by Shri Vivek Agrawal, that petitioner has
already represented to the competent authority and even before the
representation is considered, he has rushed to this Court.
Keeping in view the facts that challenge made to the order of
transfer is only on the ground of breach of transfer policy and
representation of the petitioner is pending, respondents are directed
to consider the representation of the petitioner and decide it in
accordance to the policy and the circulars of the State Government
and till the aforesaid exercise is not completed, status-quo with
regard to posting and working of the petitioner shall be maintained.
The petition stands disposed of with the aforesaid.
Certified copy as per rules.
(Rajendra Menon)
Judge
ss*