1984 INSC 0184 Sukh Deo Narain Vs State of Rajasthan Transfer Petition (Civil) No. 344 of 1983 (O. Chinnappa Reddy, Ranganath Misra JJ) 20.07.1984 ORDER 1. This petition is totally bereft of any statement of facts. It has been drafted and filed in a most casual and careless manner. All that is stated in the petition is that the writ petition pending in the Rajasthan High Court raises exactly the same questions as those raised in SLP (Civil) No. 7561 of 1983 pending in this Court and the writ petition may, therefore, be transferred to this Court. Nothing else is mentioned. No facts relating to either case are mentioned. Even the alleged common questions are not stated. We can only say that it is most discourteous and disrespectful to the highest Court in the country to file such indifferent petitions. The advocate is not discharging his duty either to the Court or to the client. 2. Transfer petition is dismissed.