Allahabad High Court High Court

Smt. Shabnam Bano vs State Of U.P. And Others on 4 August, 2010

Allahabad High Court
Smt. Shabnam Bano vs State Of U.P. And Others on 4 August, 2010
Court No. - 18

Case :- WRIT - A No. - 45510 of 2010

Petitioner :- Smt. Shabnam Bano
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M. A. Siddiqui
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Petitioner has been transferred under an order dated
30.06.2010 from one institution to another within the same
development block in district Firozabad.
Various facts and pleas have been raised for questioning the
transfer.

I am of the considered opinion that no interference is
warranted against such order of transfer, under Article 226 of
the Constitution of India.

However if the petitioner has any personal difficulty in the
matter of transfer, he is at liberty to approach the respondent
no. 3 (Basic Shiksha Adhikari, Firozabad).
Accordingly the present writ petition is disposed of with liberty
to the petitioner to make a representation ventilating all her
grievances before respondent no. 3, within two weeks from
today, along with a certified copy of this order. On such a
representation being made the respondent no. 3 shall call for
the records and shall pass a reasoned speaking order
preferably within six weeks thereafter.
Dated : 04.08.2010
VR/45510/10