Allahabad High Court High Court

Roop Pal Singh vs State Of U.P. And Others on 7 July, 2010

Allahabad High Court
Roop Pal Singh vs State Of U.P. And Others on 7 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38892 of 2010

Petitioner :- Roop Pal Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vijay Gautam
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard Sri Vijay Gautam, learned counsel for the petitioner.

This petition has been filed for a direction upon the respondent No.2 to
repatriate the petitioner from Armed Police to Civil Police in terms of Police
Regulations 525 and the Circular dated 16th October, 2006.

Learned Standing Counsel appearing for the respondents states that the
petitioner may make a fresh representation before the respondent No.2 for
redressal of the grievance raised in the present petition and in case such a
representation is filed, the same shall be decided expeditiously, in accordance
with law.

In view of the aforesaid, this petition is disposed of with a direction that in the
event the petitioner files a fresh representation before the respondent No.2
within a period of two weeks, from today, respondent No.2 shall decide the
same expeditiously, preferably within a period of one month from the date of
filing of the representation.

No order is passed as to costs.

Order Date :- 7.7.2010
NS