Court No. - 6 Case :- SERVICE SINGLE No. - 4872 of 2010 Petitioner :- Radhey Shyam Respondent :- State Of U.P. Thru Secy. Panchayat Raj Civil Sectt. Lko.And Petitioner Counsel :- Ravi Kishor Joshi Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
The petitioner has challenged the order dated 26.5.2010. By this order
he has been asked to work in village Bandoiya, Development Block
Bhentuwa from village Saidpur Kalan at Development Block Kadipur
from . This is a simply local arrangement from one block to another. It
has been argued that the petitioner is Class IV employee and should not
have been transferred out of district. It has also been argued that from
11.7.2010 Development Block Jamo falls in newly created District
Chhatra Pati Sahu Ji Mahraj Nagar, hence this order is bad.
Learned Standing Counsel says that the order was passed on
26.5.2010. The petitioner has challenged this order only after creation of
the new district on 11.7.2010.
The ground taken is an after thought, even otherwise such adjustments
can be made by the appointing authority within the jurisdiction. So far
transfer policy is concerned it is mandatory not statutory. Moreover, the
order is not of transfer, it is only a local adjustment. The petition is
devoid of merit.
It is accordingly dismissed.
Order Date :- 20.7.2010
Om.