Court No. - 38 Case :- WRIT - A No. - 39277 of 2010 Petitioner :- Const. A.P. No. 115 Kunwarpal Singh Arya And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Santosh Kumar Pandey Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioners and learned Standing
Counsel.
By order dated 05.12.2006, petitioners were transferred from civil
police to armed police for a period of six months. Petitioners
submit that in spite of the expiry of the aforesaid period, they have
not been sent back to their original cadre of civil police. To this
effect the petitioners have submitted a representation dated
20.05.2010 (Annexure-5 to the writ petition) before the respondent
No.4 i.e. Deputy Inspector General of Police, District Bareilly. The
said representation for repatriation is still pending and has not yet
been decided.
In view of the aforesaid facts and circumstances of the case, the
present writ petition is being disposed of with a direction to the
respondent No. 3 i.e. Deputy Inspector General of Police, District
Bareilly, to consider and decide the petitioners’ representation
dated 26.02.2010 (Annexure-5 to the writ petition), in accordance
with law keeping in view of the circular dated 16/10/2006, issued
by Director General of Police, Uttar Pradesh as expeditiously as
possible preferably within a period of two months from the date of
production of the certified copy of this order.
The writ petition is disposed of accordingly.
There shall be no order as to costs.
Order Date :- 8.7.2010
Sazia