Allahabad High Court High Court

Suraj Pal Singh vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Suraj Pal Singh vs State Of U.P. & Others on 3 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5534 of 2010

Petitioner :- Suraj Pal Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajit Kumar,Anil Kumar Aditya
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

The petitioner is aggrieved by the order of transfer dated 5.9.2009,
Annexure-1 to the writ petition.

The petitioner who was working as Assistat Teacher in Junior
High School, Baghraya, Block-Hathras, district- Mahamaya Nagar
has been transferred to Uttar Madhyamik Vidyalaya in the same
district. This order was passed in the month of Sept. 2009. The
petitioner submits that he has not yet been relieved.

In such a situation, a liberty is given to the petitioner to make a
representation to the relevant authroity within a period of two
weeks. If such representation is filed, the same may be considered
sympathetically taking into consideration the fact that the
petitioner is going to retire in the month of June 2010 by a
speaking and reasonsed order within a period of one month.

With this observation the writ petiton is disposed of.

No order is passed as to costs.

Order Date :- 3.2.2010
V.Sri/-