Allahabad High Court High Court

Shravan Kumar Dubey vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Shravan Kumar Dubey vs State Of U.P. And Others on 23 July, 2010
Court No. - 38
Case :- WRIT - A No. - 42520 of 2010
Petitioner :- Shravan Kumar Dubey
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vijay Gautam
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard Vijay Gautam,learned counsel for the petitioner and learned Standing
Counsel.

The prayer made in the present writ petition by the petitoner is that in the year
2003, petitioner was working as a Civil Constable was transferred on
deputation for a period of three years at Allahabad Development Authority. It
appears that one Chandra Prakash Dubey was working in the Development
authority and his tenure was completed filed a writ petition before this Court
and obtained an interim order in writ petition N.50624 of 2003. In pursuance
of the interim order, he was permitted to work, but subsequently by order
dated 06.08.2009 the writ petition was dismissed and the interim order was
vacated. Now petitioner after dismissal of the writ petition seeks that in
pursuance of the order by which petitioner was sent on deputation for a period
of three years, his claim may be considered and he may be sent on deputation
to the Development Authority for a period of three year. To this effect
petitioner has already submitted a representation to the relevant authority
dated 10.07.2010, a copy of the same has been annexed as Annexure No.4 to
the petition.

After consideration of the submission of the learned counsel for the parties as
it appears from the record that petitioner was sent on deputation for a period
of three years, but due to the interim order obtained by the another person, the
order could not be implemented. but now as the writ petition has been
dismissed, therefore, the claim of the petitioner can be considered by the
relevant authority. As the petitioner has already approached the respondent
No.4, therefore, it will be appropriate that the respondent no.4 may consider
the claim of the petitioner according to law by a speaking and reasoned order
within a period of six weeks from the date of production of certified copy of
this order before him.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 23.7.2010
Pr/-