Court No. - 26 Case :- WRIT - A No. - 36925 of 1999 Petitioner :- Smt. Sushma Gupta Respondent :- State Of U.P. & Others Petitioner Counsel :- V.K.Shukla,Prabha Shanker Respondent Counsel :- C.S.C. Hon'ble Devendra Kumar Arora,J.
By means of present writ petition, petitioner seek a writ of
mandamus commanding the respondents to pass immediate order,
directing transfer of the petitioner from ‘Arya Kanya Inter College,
Moradabad to Kanya Inter College, Chharra, District Aligarh. The
petitioner also further seeks direction against the State
Government to take immediate decision on the recommendations
dated 15.6.1999 made by Director of Education (Secondary), U.P.
at Allahabad.
This Court by means of order dated 31st August, 1999 directed the
respondents to permit the petitioner to join at the place where she
has been transferred at Arya Kanya Inter College, Chharra, Aligarh
and pay her salary. The order dated 31st August, 1999 reads as
follows:-
“Learned Standing Counsel may file a counter affidvit within one month.
Petitioner may file rejoinder affidavit within three weeks thereafter.
In view of the averments that both the Committee of Management, both the
District Inspector of Schools and both the Joint Direct of Education have
accorded the transfer of the petitioner but the Addl. Director referred the
matter to the State Government for clarification. Therefore, it is directed that
subject to further orders the petitioner will be permitted to join the place
where she has been transferred at Arya Kanya Inter College, Chharra,
Aligarh and will be paid salary.”
The record of the writ petition shows that the matter was not
pursuaded thereafter and it appears that in pursuance of the order
dated 31st August, 1999, petitioner has been given joining at Arya
Kanya Inter College, Chharra, Aligarh. Thus there appears no
grievance left with the petitioner.
The writ petition is finally disposed of in terms of the order dated
31.8.1999.
Order Date :- 4.8.2010
Shiraz