Gujarat High Court High Court

Shrinath vs Union on 22 September, 2010

Gujarat High Court
Shrinath vs Union on 22 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11286/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11286 of 2010
 

 
 
=========================================


 

SHRINATH
RAI - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH THE GENERAL MANAGER & 2 - Respondents
 

=========================================
 
Appearance : 
MR
RAJESH K SHAH for
Petitioner(s) : 1,MS MEENU KUMAR for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 22/09/2010 

 

 
ORAL
ORDER

1. By
this petition, the petitioner challenges the order passed by the
Central Administrative Tribunal, Ahmedabad, dated 28.07.2010 in O.A
No. 184 of 2010.

2. The
petitioner challenged his transfer from Railway Office, Kankaria, to
Railway Office at Kalupur, both located in Ahmedabad. It has been
contended that the transfer is punitive, and therefore, the same may
be cancelled.

3. Our
attention is drawn to earlier orders of transfer, their revocation
and again passing of orders but one thing is certain, this is only an
inter departmental transfer at the same station and the petitioner
cannot make any grievance about it. The Tribunal has considered
several aspects and we do not find any merits in the petition. The
petition must fail and stands dismissed.

[A.L.DAVE,
J.]

[BANKIM.N.MEHTA,
J.]

JYOTI

   

Top