1
S.B. Civil writ petition No. 5267/2008
Rohan Sharma
vs
State of Rajasthan & Ors.
Date of Order 24.2.2010
HON'BLE MR. PRAKASH TATIA, J.
Mr.NL Joshi,for the petitioner.
Mr.LK Purohit, for the respondents.
Heard learned counsel for the parties.
The petitioner’s only grievance is that he has been
posted as LDC in the office of respondent no.5-Asstt.
Engineer, PWD, Sub-Division, Sardarshahar vide transfer
order dated 28th July, 2007. Since then the petitioner has
not been given charge and is not given any work, whereas
the respondents submit that petitioner has already been
given charge of the post and he is also being paid salary in
time.
Looking to this stand of the respondents, this court
found no merit in the writ petition as the High Court in writ
jurisdiction cannot supervise the day to day allotment of
work to the employee, which depends upon the ability and
competence of the person and it is the employer’s
2
responsibility to manage the work. Therefore, such type of
orders which requires day to day supervision cannot be
passed.
The writ petition of the petitioner is therefore,
dismissed.
[PRAKASH TATIA], J.
cpgoyal/-