Allahabad High Court High Court

Shiv Lal vs State Of U.P. & Another on 1 February, 2010

Allahabad High Court
Shiv Lal vs State Of U.P. & Another on 1 February, 2010
Court No. - 38

Case :- WRIT - A No. - 4813 of 2010

Petitioner :- Shiv Lal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.N. Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

It is admitted that the petitioner is under suspension. Learned counsel
contends that there is neither any administrative exigency nor any public
purpose would be served by transferring the petitioner. Prima facie, the
contention of the petitioner appears to be correct.

The operation of the order of transfer in so far as it relates to the
petitioner – Shiv Lal shall remain stayed.

Counter-affidavit may be filed within 3 weeks. Rejoinder-Affidavit may
be filed within a week thereafter. List thereafter.

This interim order shall continue only in relation to the period of
suspension or till it is vacated or modified by this Court.

Order Date :- 1.2.2010
Irshad