Allahabad High Court High Court

Umesh Kumar Rathour vs Union Of India & Others on 5 August, 2010

Allahabad High Court
Umesh Kumar Rathour vs Union Of India & Others on 5 August, 2010
Court No. - 26

Case :- WRIT - A No. - 33768 of 2000

Petitioner :- Umesh Kumar Rathour
Respondent :- Union Of India & Others
Petitioner Counsel :- Depak Kumar Srivastava
Respondent Counsel :- A.K.Ray

Hon'ble Devendra Kumar Arora,J.

By means of present writ petition, the petitioner has challenged the
transfer order dated 24.7.2000.

This Court by means of order dated 8.8.2000 stayed the transfer
order.

Transfer is an exigency of service and due to efflux of time, this
writ petition has become infructuous.

Accordingly, the writ petition is dismissed having become
infructuous. Interim order, if any, stands discharged.

It is open for the opposite parties to pass a fresh order of transfer
if exigency of service so requires without insisting upon the
impugned transfer order.

Order Date :- 5.8.2010
Shiraz