In the High Court of Judicature for Rajasthan
Jaipur Bench, Jaipur
O R D E R
S.B. Civil Writ Petition No.15100/2010
Smt. Asha Saxena
Vs. Raj. Civil Services Appellate Tribunal & Ors.
Date Of Order :: 11/11/2010 Hon'ble Mr. Justice Ajay Rastogi Mr. Sunil Samdaria on behalf of Mr. S.K. Saxena, for petitioner.
Instant petition has been filed by the petitioner assailing the order dt.01.11.2010 whereby learned Tribunal while admitting the appeal declined to grant interim relief as prayed for.
It has come on record that petitioner remained posted at the present place since September,1998 and working in District Ajmer since 1977 and has been transferred vide order impugned dt.26.09.2010 within District Ajmer at a distance of 50 kms. The appeal appears to have been preferred on the premise that she is going to retire on 31.05.2012 but that was not considered to be a ground for grant of interim relief as prayed for. From the perusal of the material on record, this Court does not find any manifest error being committed by the Tribunal which may call for interference. However, it has been informed that she has already submitted application on 02.10.2010 seeking voluntary w.e.f. 02.01.2011. It is expected from the authority to take note of her application and the date as well from which she is going to retire for reconsideration of her transfer impugned herein.
With these directions/observations, the petition stands disposed of.
(Ajay Rastogi),J
VS Shekhawat /p.2/
15100cw10Nov11FnlDsps.doc