Court No. - 4 Case :- SERVICE BENCH No. - 61 of 2010 Petitioner :- Sanjay Pandey S/O J.P. Pandey Respondent :- State Cadre Authority, Cooperative Bank,Lucknow & Anr. Petitioner Counsel :- Rakesh Kumar Respondent Counsel :- B.L. Verma,Deep Singh Hon'ble Sunil Ambwani,J.
Hon’ble Dr. Satish Chandra,J.
Heard learned counsel for the petitioner Sri Rakesh Kumar and Sri
Sudip Seth appearing for opposite-party no.1 State Cadre Authority,
Cooperative Bank Centralized Service.
The petitioner is serving in District Cooperative Bank. He was posted
from 15th March, 2004 to August, 2007 at Lucknow after which he was
transferred to Rae Bareli. On his own request in order to look-after his
old father, undergoing treatment at Lucknow, the petitioner was
transferred from Rae Bareli to Lucknow on 15.12.2008. Now by the
impugned order, the petitioner has been transferred to District
Cooperative Bank, Bahraich, giving rise to this petition.
Learned counsel for the petitioner submits that the petitioner’s father is
a very old and is still under treatment in SGPGI, Lucknow and that the
transfer order has been passed to accommodate newly appointed
persons.
The petitioner does not have any legally enforceable right to challenge
the order on the grounds given in the writ petition. The petitioner holds a
transferable post and was posted at Lucknow for looking after his old
father for about one year. His transfer to Bahraich would not cause any
serious hardship to him.
The writ petition is dismissed.
Order Date :- 27.1.2010
VB/-