Allahabad High Court High Court

Kedar Nath Ram And Others vs State Of U.P. And Others on 26 July, 2010

Allahabad High Court
Kedar Nath Ram And Others vs State Of U.P. And Others on 26 July, 2010
Court No. - 38

Case :- WRIT - A No. - 43096 of 2010

Petitioner :- Kedar Nath Ram And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vijay Gautam,Vinod Mishra
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

Learned counsel for the petitioners has submitted that the
petitioners have served more than ten years as Constables in
Traffic Police and they cannot be transferred to another branch of
Police under regulation 525 of U.P. Police Regulation. In support
of his submission he has also placed reliance upon a decision of
Hon’ble Apex Court dated 23rd January, 2008 rendered in Jasvee
Singh Vs. State of UP and others, in Special Leave to Appeal No.
6853 of 2004. The submission of learned counsel for the
petitioners requires consideration by this Court. Therefore, the
respondents are directed to file counter affidavit within four
weeks.

List thereafter.

Until further orders of this court, the effect of transfer order of
petitioners dated 8.7.2010 passed by respondent No. 4 contained in
Annexure-1 of the writ petition, so far as it pertains to the
petitioners of instant case, shall remain stayed.

Order Date :- 26.7.2010
Sazia