Allahabad High Court
Janardan Prasad Srivastava vs State Of U.P. And Others on 14 July, 2010
Court No. - 38 Case :- WRIT - A No. - 38890 of 2010 Petitioner :- Janardan Prasad Srivastava Respondent :- State Of U.P. And Others Petitioner Counsel :- Vijay Gautam,Kailash Pandey Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Learned Standing Counsel prays for and is granted four weeks’
time to file a counter affidavit. Petitioner will have two weeks
thereafter to file rejoinder affidavit.
List thereafter.
The claim of the petitioner is that petitioner was transferred four
times i.e. on 30.12.2008, 12.07.2009, 07.09.2009 and 26.04.2010.
In my opinion it is a frequent transfer without disclosing any
reason, therefore, the petitioner is entitled for interim relief.
In such circumstances, till further order of this Court the operation
of the order dated 26.04.2010 shall remain stayed.
Order Date :- 14.7.2010
Sazia