01.07.2010.
Smt. Sudha Gautam for the petitioner.
Shri Vivek Agrawal, Government Advocate, for the respondents
on advance notice.
Petitioner is working as Assistant Librarian in the Government
Jaywati Hockser Snatkottar College, Betul. By the impugned order-
dated 15.6.2010, she has been transferred to Government Post
Graduate College, Mandla. Interalia contending that transfer in question
is in violation of Clause 9.13 of the transfer policy, his wife is also a
government teacher, she has not been transferred and petitioner alone
is being transferred, challenge is made to the order of transfer.
Having heard learned counsel for the parties and on
consideration of the facts that have come on record, it is clear that the
transfer in question is challenged only on the ground of violation of
transfer policy and as the aforesaid grounds are such that they are to
be considered by the competent authority, it is not appropriate for this
Court to interfere in the matter.
Accordingly, it is directed that on the petitioner’s filing certified
copy of this order alongwith representation within a period of one week,
the respondents shall consider the representation of the petitioner and
decide it in accordance with law at an earlier date.
Till the aforesaid exercise is not completed, status quo with
regard to working of the petitioner shall be maintained.
Petition stands disposed of with the aforesaid.
Certified copy as per rules.
(RAJENDRA MENON)
JUDGE
Aks/-