High Court Rajasthan High Court

Ramdev Singh vs State Of Raj & Ors on 8 November, 2010

Rajasthan High Court
Ramdev Singh vs State Of Raj & Ors on 8 November, 2010
    

 
 
 

 
S.B.CIVIL WRIT PETITION NO.14951/2010.
Ramdev Singh Vs.State of Raj. & ors.

DATE OF ORDER    :   08/11/2010

HON'BLE MR. JUSTICE AJAY RASTOGI
 ***

Mr.Anoop Dhand, for petitioner.

Instant petition has been filed assailing the order of the Service Appellate Tribunal dt. 01/11/2010 whereby, while issuing notice of appeal, after recording submissions in brief, the interim relief, as prayed for, has been declined.

The petitioner, who is working as a Teacher, on being transferred within district Sikar at a distance of 40 Kilometers, preferred appeal, however, after taking note of the submissions made, the learned Tribunal under order impugned issued notice of the appeal but declined to grant interim relief as prayed for vide order impugned dt. 01/11/2010.

This Court has already observed that such practice of filing appeal against the order of refusal to grant interim order, should not be encouraged. However, after having gone through the order impugned, this Court does not find any manifest error being committed by the learned Tribunal. Counsel further submits that at least the appeal may be disposed of expeditiously.

Consequently, the writ petition stands dismissed. However, it is expected from the learned Tribunal to dispose of the transfer cases expeditiously

[AJAY RASTOGI], J.

Raghu/p.2/14951-CW-2010-Final.doc