Allahabad High Court
Ramesh Prasad Pathak vs State Of U.P. And Others on 22 June, 2010
Court No. - 38 Case :- WRIT - A No. - 36204 of 2010 Petitioner :- Ramesh Prasad Pathak Respondent :- State Of U.P. And Others Petitioner Counsel :- Jagannath Signh Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The contention of learned counsel for the petitioner is that the impugned order
of transfer has been passed without prior approval of the Police Establishment
Board constituted pursuant to direction of the Supreme Court in Prakash
Singh and others Vs. Union of India and others 2006(8) SCC 1.
Learned Standing Counsel may file counter affidavit within three weeks.
Connect and list along with writ petition No.16035 of 2010.
Till the next date of listing the petitioner shall not be relieved in pursuance of
the impugned order of transfer dated 15.6.2010.
Order Date :- 22.6.2010
BK