Allahabad High Court High Court

Ram Narayan Singh And Another vs State Of U.P. And Others on 3 August, 2010

Allahabad High Court
Ram Narayan Singh And Another vs State Of U.P. And Others on 3 August, 2010
Court No. - 18

Case :- WRIT - A No. - 45461 of 2010

Petitioner :- Ram Narayan Singh And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Prabha Shankar Pandey
Respondent Counsel :- C.S.C.,K.S. Kushwaha

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioners and learned Standing Counsel for the
State-respondents.

Petitioners, who are working as Assistant Teachers in Parishidiya Vidyalaya,
have been transferred under the impugned order dated 29th June, 2010 passed
by the District Basic Education Officer. Petitioner no.1 has been transferred
from Poorva Madhyamik Vidyalaya Lohata Vikash Kshetra Kashi Vidya
Peeth to Poorva Madhyamik Vidyalaya Gudiya, Vikash Khestra Sewapuri
within the same district of Varanasi while petitioner no.2 has been transferred
from Poorva Madhyamik Vidyalaya Alauddinpur Vikash Kshetra Kashi
Vidya Peeth to Poorva Madhyamik Vidyalaya Anantpur, within the same
Vikash Khestra Kashi Vidya Peeth of the same district Varanasi.

I am of the considered opinion that such orders of transfer do not warrant any
interference under Article 226 of the Constitution of India.

The present writ petition is accordingly dismissed.

(Arun Tandon, J.)

Order Date :- 3.8.2010
Sushil/-