Allahabad High Court High Court

Ajeet Singh vs State Of U.P. Thru Sec. Karmik … on 29 June, 2010

Allahabad High Court
Ajeet Singh vs State Of U.P. Thru Sec. Karmik … on 29 June, 2010
Court No. - 36

Case :- SPECIAL APPEAL No. - 1015 of 2010

Petitioner :- Ajeet Singh
Respondent :- State Of U.P. Thru Sec. Karmik Anubhag And Others
Petitioner Counsel :- Manoj Kumar
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Argument is that thousand of petitions challenging the transfer on the ground
so taken in the writ petitions are pending and interim stay has been given
against which the State filed Special Appeal which has also been dismissed.

The aforesaid facts appears to be not in dispute.

Court is informed that 12th July, 2010 is the date fixed in similarly situated
matter.

In view of the aforesaid we propose to direct that the writ petition no. 34929
of 2010 which was dismissed against which, this appeal is there will again be
listed before Hon’ble Single Judge along with other connected matters with
writ petition no. 16035 of 2010 clubbed with other petitions.

In view of the aforesaid order of Hon’ble Single Judge dated 15.06.2010 is
hereby set aside.

The petitioner will continue on the post, where he was posted and pursuant to
the order of transfer, he will not be disturbed unless this order is vacated.

This appeal stand decided/allowed in the aforesaid terms and direction.

Order Date :- 29.6.2010
M/A.