Citation : 2021 Latest Caselaw 18037 Raj
Judgement Date : 1 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 18166/2019
Satyanarayan Bairwa S/o Shri Munshilalji, Aged About 50 Years, By Caste Bairwa, Resident Of Near Darbar School Road, Abu Road, District Sirohi.
----Petitioner Versus
1. State Of Rajasthan, Through The Principal Secretary, Education Department, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Director, Secondary Education, Bikaner.
3. The Chief Education Officer, Sirohi.
4. The District Education Officer (Headquarter), Elementary Education, Education Department, Sirohi.
5. The District Education Officer (Headquarter), Secondary Education, Education Department, Sirohi.
----Respondents Connected With S.B. Civil Writ Petition No. 18083/2019 Savita Bairwa W/o Satyanarayan Bairwa, Aged About 39 Years, Near Darbar School Road, Abu Road, District Sirohi.
----Petitioner Versus
1. State Of Rajasthan, Through The Principal Secretary, Education Department, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Director, Secondary Education, Bikaner
3. The Chief Education Officer, Sirohi
4. The District Education Officer (Headquarter), Elementary Education, Education Department, Sirohi
5. The District Education Officer (Headquarter), Secondary Education, Education Department, Sirohi
6. The Grievance Redressal Committee, Department Of District Education Officer (Headquarter), Secondary Education, Sirohi.
----Respondents
(2 of 3) [CW-18166/2019]
For Petitioner(s) : Mr. Rajesh Shah
For Respondent(s) : Mr. Hemant Choudhary
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
01/12/2021
These writ petitions are filed by the petitioners being
aggrieved with the order dated 22.11.2019 (Annex-25) in both the
petitions, whereby their request to transfer them in urban area
has been refused by the respondents.
This Court vide order dated 19.12.2019 has stayed the effect
and operation of the order dated 22.11.2019 (Annex.25) and
permitted the petitioners to continue to work at the place where
they were working before passing of the order dated 19.09.2018.
It is noticed that these writ petitions are pending since 2019
and pursuant to the interim order passed by this Court on
19.12.2019, the petitioners are working at the place where they
were working before passing of the order dated 19.09.2018.
Having heard learned counsel for the parties and keeping in
view the facts and circumstances of the case, particularly taking
into consideration the fact that the petitioners are working at the
place from around two years, I deem it appropriate to dispose of
these writ petitions by granting liberty to the respondents to pass
a fresh order regarding posting of the petitioners looking to the
administrative exigency in accordance with the prevalent transfer
policy/guidelines issued by the State Government.
The respondents are directed to pass a fresh order regarding
posting of the petitioners within a period of eight weeks from
today.
(3 of 3) [CW-18166/2019]
Till passing of the fresh order regarding posting of the
petitioners by the respondents, the petitioners are permitted to
continue to work at the place where they are working.
Accordingly, these writ petitions are disposed of.
Stay petitions are also disposed of.
(VIJAY BISHNOI),J
1-2 mohit/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!