Court No. - 38 Case :- WRIT - A No. - 1512 of 2010 Petitioner :- Constable 905 C.P. Ravindra Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- P.D. Tripathi Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
The contention raised is that the petitioner was part of a raid party in
respect of a very serious crime with regard to loot in Bareilly which was
uncovered on 10.12.2009.
The petitioner inspite of his exemplary performance has been
transferred forthwith the very next day to district Ghazipur.
Learned counsel for the petitioner contends that the daughter of the
petitioner is a student of B.A. III year and she is studying in Bareilly.
Learned counsel for the petitioner further contends that this transfer
was unwarranted and requires reconsideration.
This writ petition is disposed of with a direction to the respondent no.6 to
look into the request of the petitioner as indicated above and pass an
appropriate order within 15 days from today. Till such order is passed
the impugned order shall be kept in abeyance.
The writ petition stands disposed of.
Order Date :- 13.1.2010
mna