Allahabad High Court High Court

Ravi Shankar Mishra vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Ravi Shankar Mishra vs State Of U.P. And Others on 10 August, 2010
Court No. - 39

Case :- WRIT - A No. - 47371 of 2010

Petitioner :- Ravi Shankar Mishra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Swarn Kr. Srivastava,Anil Kr. Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The petitioner, who is working as a Cleaner in the Minor Irrigation
Department, Bareilly, has filed this petition for a direction upon
the respondents to decide the representation dated 27th February,
2009 for transfer of the petitioner from Bareilly to Varanasi.

The records of the writ petition indicate that earlier, the petitioner
was transferred from Varanasi to Bareilly by the order dated 30th
July, 2008 which was assailed by the petitioner in Writ Petition
No.40198 of 2008 which was disposed of by the judgment and
order dated 12th August, 2008 with liberty to the petitioner to file
a representation. The said representation has been rejected by the
order dated 13th August, 2008. Soon thereafter the petitioner filed
another representation dated 27th February, 2009 for transferring
him back to Varanasi on the ground that Heavy Rig Machines are
now available where by the petitioner can work.

The petitioner has hardly worked for about one and half years at
Bareilly. There is no good reason to issue any direction to the
respondents to decide the representation for transferring back the
petitioner from Bareily to Varanasi.

The writ petition is, accordingly, dismissed.

Order Date :- 10.8.2010
SK