Court No. - 18 Case :- WRIT - A No. - 41230 of 2010 Petitioner :- Sahnaz Bano Respondent :- Secretary Basic Shiksha Parishad And Others Petitioner Counsel :- Santosh Kumar Singh Respondent Counsel :- C. S. C.,Anand Kr. Pandey,K. S. Kushwaha Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.
The net result of the impugned order passed by the Special/District Basic
Education Officer, Ballia dated 9th June, 2010 is that the petitioner, who is
employed as Shiksha Mitra, has to work in a parishidiya vidyalaya situate
within the same Gram Panchayat of same district.
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 :- 19.7.2010
Sushil/-