Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukhpal Singh vs State Of U.P. And Others
2012 Latest Caselaw 4144 ALL

Citation : 2012 Latest Caselaw 4144 ALL
Judgement Date : 13 September, 2012

Allahabad High Court
Sukhpal Singh vs State Of U.P. And Others on 13 September, 2012
Bench: Krishna Murari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 39
 

 
Case :- WRIT - A No. - 36940 of 2012
 

 
Petitioner :- Sukhpal Singh
 
Respondent :- State Of U.P. And Others
 
Petitioner Counsel :- S.D. Kautilya
 
Respondent Counsel :- C.S.C.
 

 
Hon'ble Krishna Murari, J.

Heard learned counsel for the petitioner, learned Standing Counsel representing the respondents no. 1 to 3  and Sri R. P. Pandey, holding brief of Sri B. D. Pandey, appearing for the respondent no. 4.

Pleadings have been exchanged between the parties and with the consent of the learned counsel for the parties, this petition is being finally disposed of.

The petitioner, who is a Veterinary Pharmacist, while posted at Veterinary Hospital Sapnavat, District  Panchsheel Nagar made an application for his transfer at Veterinary Hospital, Nistauli, District Ghaziabad due to family circumstances as the said post was going to fall vacant due to retirement of incumbent on 30.06.2012. Vide order dated 10.07.2012, Chief Veterinary Officer, Ghaziabad transferred the petitioner from  Veterinary Hospital Sapnavat, District  Panchsheel Nagar to Veterinary Hospital, Nistauli, District Ghaziabad and in compliance of the said order, the petitioner took over the charge on the said hospital on 19.07.2012.

In the meantime, Joint Director vide order dated 16.05.2012 transferred the respondent no. 4, Om Pal Sharma, another Veterinary Pharmacist from Sapnavat to Ghaziabad. Subsequently, the Joint Director vide order dated 19.07.2012 modified the earlier order dated 16.05.2012 and posted the respondent no. 4 at Veterinary Hospital, Nistauli treating the post to be vacant though the petitioner had already taken over the charge of the said post on 19.07.2012.

It is submitted by the learned counsel for the petitioner that Joint Director could have passed the order transferring the respondent no. 4 from one district to another. However, the placement within the district was within the jurisdiction of Chief Veterinary Officer, who posted the petitioner in the Veterinary Hospital, Nistauli and thus, on the date of passing of the order placing the respondent no. 4, there was no vacancy.

Since the petitioner had already taken over the charge in compliance of the transfer order at Veterinary Hospital, Nistauli, there was hardly any reason or occasion to have modified the transfer order of respondent no. 4 and to place him in the said hospital where there was no vacancy.

In such circumstances, the order dated 19.07.2012 and the consequential order dated 20.07.2012 passed by the Chief Veterinary Officer are not liable to be sustained and are hereby quashed. The writ petition stands allowed.

The petitioner having taken over the charge at Veterinary Hospital, Nistauli shall be allowed to function there and it shall be open to the respondents to post the respondent no. 4 in any other Veterinary Hospital in Ghaziabad.

Order Date :- 13.9.2012

Dcs

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter