Item No. 44, DJ/- SBCWP NO. 9609/2010 Virandra Yadav Vs. State of Raj. & Ors. Order dt: 20th October, 2010 1/2 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR ORDER
S. B. Civil Writ Petition No. 9609/2010
Virandra Yadav Vs. State of Raj. & Ors.
DATE OF ORDER ::: 20th October, 2010 PRESENT HON'BLE DR. JUSTICE VINEET KOTHARI Mr. P. Nayak, for the petitioner. ---
1. Heard learned counsel for the petitioner.
2. The petitioner has approached this Court against his
transfer from Government Upper Primary School, Sarade Bhilan,
Panchayat Samiti Bagidora to Government Upper Primary School,
Dungerbhit Ghati, Panchayat Samiti Kushalgarh vide order Annex-1
dated 26.09.2010. Against the impugned transfer order, the petitioner
has already submitted a representation on 30.09.2010 (Annex-2),
however, the representation filed by the petitioner has not been
decided till today.
3. Considering the submissions made at the bar, it is
considered expedient to direct the respondent- competent authority to
decide the representation filed by the petitioner by speaking order
dealing with the relevant facts and circumstances of the case and
Item No. 44, DJ/-
SBCWP NO. 9609/2010
Virandra Yadav Vs. State of Raj. & Ors.
Order dt: 20th October, 2010
2/2
determine all the points raised by the petitioner separately within a
period of four weeks from today. It is only after such speaking order is
passed and the same is adverse to the petitioner that the petitioner is
free to avail his legal remedy.
4. The writ petition is disposed of accordingly. A copy of this
order be sent to the respondents forthwith.
(DR. VINEET KOTHARI), J.
DJ/-
44