Allahabad High Court High Court

Ram Swaroop Gautam vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Ram Swaroop Gautam vs State Of U.P. & Others on 6 January, 2010
Court No. - 38

Case :- WRIT - A No. - 71744 of 2009

Petitioner :- Ram Swaroop Gautam
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.C. Dwivedi
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The contention of the petitioner is that the recital contained in the order
that in case the petitioner fails to perform his duties diligently he shall
again be transferred after six months which is against Regulation 525.

The petitioner may make a representation before the D.I.G.
Headquarter, Allahabad who shall consider the aforesaid objection
raised by the petitioner and pass an appropriate order within a period of
three weeks from the date of production of certified copy of this order
before him.

The writ petition stands disposed of accordingly.

Order Date :- 6.1.2010
mna