W.A. No.1291/2010
23.11.2010
Shri Dinesh Upadhyay, learned counsel for the appellant.
Shri Jaideep Singh, learned Dy. Govt. Advocate for the
respondents.
Heard on the question of admission.
This intracourt appeal has been preferred against the order
dated 11102010 passed by the learned Single Judge in W.P.
No.14418/2010.
The facts giving rise to filing of the instant appeal, briefly
stated, are that the appellant is working on the post of Assistant
Teacher in the Govt. Boys’ Primary School, Kundeshwar, Sankul
Kendra, Kundeshwar, DistrictTikamgarh. However, he was
transferred from the aforesaid School to Pahadi, Tilwaran in the
same District of Tikamgarh. The aggrieved appellant filed the W.P.
No.14418/2010 which has been dismissed by the learned Single
Judge vide order dated 11102010 which is under challenge in the
present intracourt appeal.
Learned counsel for the appellant placing reliance on the
policydecision, contained in AnnexureP/11, vehemently
contended that the respondents have wrongly transferred the
appellant declaring him a surplus employee. However, during the
course of argument it is admitted by the learned counsel for the
appellant that he holds a transferable post. Learned counsel for
the appellant submitted that under the aforesaid policydecision
though the appellant has preferred a representation/appeal before
the Collector, Tikamgarh on 2992010, yet till date no decision
has been taken on the representation/appeal of the appellant.
Learned Dy. Govt. Advocate fairly submitted that the
representation/appeal of the appellant shall be considered and
disposed of expeditiously, preferably, within a period of two weeks
from the date of production of certified copy of the order passed
today.
In view of the aforesaid submission made by the learned Dy.
Govt. Advocate, we deem it appropriate to dispose of this writ
appeal at this stage with the direction that the
representation/appeal of the appellant will be promptly decided
by the Collector, Tikamgarh within a period of two weeks from the
date of production of certified copy of this order without being
prejudiced or influenced either by the observation made in this
order or in the order passed in the writ petition.
Accordingly, the writ appeal stands finally disposed of.
C.c. as per rules.
(S.R.Alam) (Alok Aradhe)
Chief Justice Judge
ac.