Allahabad High Court High Court

Rameshwar Dayal vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Rameshwar Dayal vs State Of U.P. And Others on 11 August, 2010
Court No. - 29

Case :- WRIT - A No. - 74564 of 2005

Petitioner :- Rameshwar Dayal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- C.K. Parekh
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Devendra Kumar Arora,J.

The matter is taken up in the revision of list. No one appears on behalf of the
petitioner to press this writ petition.

By means of this writ petition, petitioner has challenged the impugned
transfer order dated 23.11.2005 passed by the respondent no.1 (Annexure-12
to the writ petition).

A coordinate Bench of this Court by means of order dated 07.12.2005 stayed
the transfer order.

Transfer is an exigency of service and present transfer relates to the year
2005, therefore, by a passage of time the writ petition has lost its efficacy and
has become infructuous.

Accordingly, the writ petition is dismissed as having become infructous.
However, it is open for the respondents to pass a fresh transfer order if
exigency of service so requires without insisting upon the impugned transfer
order.

Order Date :- 11.8.2010
Suresh