Allahabad High Court High Court

Smt. Kamala Devi vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Smt. Kamala Devi vs State Of U.P. & Others on 6 January, 2010
Court No. - 38

Case :- WRIT - A No. - 71729 of 2009

Petitioner :- Smt. Kamala Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Bharat Bhushan Paul
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

Sri Paul contends that the order of transfer is founded on allegations
made by a news reporter and the said allegations are totally unfounded.
It is infact to appease the said newspaper reporter that the transfer
order was passed.

Learned counsel contends that the transfer order is not on any
administrative ground and is punitive in nature.

Having heard learned counsel for the petitioner, it is made clear that the
recital contained in the transfer order does not cause any stigma on the
petitioner and, therefore, the transfer order can be treated to be on
administrative grounds only. Accordingly, no further orders are required
to be passed.

The writ petition is consigned to records.

Order Date :- 6.1.2010
Irshad