Allahabad High Court High Court

Satish Chandra Mishra And Another vs State Of U.P. And Others on 9 July, 2010

Allahabad High Court
Satish Chandra Mishra And Another vs State Of U.P. And Others on 9 July, 2010
Court No. - 38

Case :- WRIT - A No. - 39539 of 2010

Petitioner :- Satish Chandra Mishra And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. S. Tripathi,A. P. Tewari
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and the learned Standing counsel.

Petitioners have been transferred from civil police to armed police vide orders
dated 19.09.1990 & 12.10.1995 (annexure-1 to the writ petition) only for a
period of six months in accordance with the provisions of Regulation 525 of
the U.P. Police Regulations.

The submission of the learned counsel for the petitioners is that the period of
six months for which they have been transferred is over, but they have not
been repatriated to the civil police.

The grievance of the petitioners as per the learned Standing counsel can be
taken care of by the respondent no. 3.

In view of the above, the writ petition is disposed of without expressing any
opinion on the merits of the case with liberty to the petitioners to approach the
respondent no. 3 by means of a proper application for their return to the civil
police within a period of 3 weeks from today along with certified copy of this
order. In case such a representation is made within the time stipulated, the
respondent no. 3 shall consider and decide the same in accordance with law
within six weeks, thereafter, in accordance with law.

Petition disposed of as above.

No order as to costs.

Order Date :- 9.7.2010
NS