..P .1025/2
in run men noun or KARIIATAKA A1' nmmmm
mm!) mas TI-{E 1673 DAY or snnsmmn
swarm A '
mm Hozrnm mamsncs I-!.G.RA!alE§?!§}A!.." % ;;f _ 7 %
r-it Pefiflon No. 1025/_ _
BETWEEN:
SR1 M.SRIN1VASA
S/O MUNISWAMY REDDY
AGED ABOUT 36 YEARS
WORKING AS CT/BAND
P.N0.913102634
C.R.P.F.,GROUPCEN'I'RE - -.
YELAHANKA :
BANC:ALORE-560.£}64 -_ '.';2.'E1'IT!OHER
(BY. $121 '1<,i§'Riz~s:1fszAe€e;'c3:F'A 2¢'«;.S ,,Vs,ri*.M.Assoc1ATEs,
ADVOt)ATE£$.) _ _
AND:
1 THE DIREC'1,'OR_GENERAL
;DIREC'I'0RA'I'E 'GFF'_.'.CE
~ QENTRAL RESERVE POLICE FORCE
A V. c.c-m. "COMPLEX, LGBHI ROAD
= .. _ NEW«.I3Ei;Hi_ -- no 003
2' ._ "'T'..'f14I~£E:'t;s7:Pi}fi*f INSPECTOR GENERAL
V GP' POLICE, C.R.P.F.
GROUP. CIENTRE, YELAHANKA
BAN-QALORE - 560 064 ..RE8PONB8fl'!'8
" * ..(BY SRI NJDEVHADASS, SENIOR ADVOCA'I'E.}
'THIS wan' PE'I'ITION IS man UNDER' ARTICLES 226 85
1;' OF THE COl\ES'I'I'i"U'I'ION OF' INDIA PRAYING 'TO QUASH
THE IIHIPUGRED MOVEMENT ORDER DT. 8.1.2008 ISSUED BY
R~2 AND ALSO THE ORDER OF TRANSFER D7'.
" 11.06.2007/5.7.2007 ISSUED BY R-1 VIDE ANKEXURES-F 8: G
RESPECTIVELY AND E'I'C.,.
m_ELAé2,.!
TI-HS PETITION comma ON FOR HEARING ON LA. 'I'HiS
on, THE cover MADE THE FOLLOWING:
ORDER
I have heard Sri K.Srin:ivasa, learned
appearing for the petitioner and Sri
learned Senior Counsel appearm g fo1f_tl1e_– it it
Learned counsel appearing for the 7-]
that the writ petition may i
respondent No.2 to eonsjder pe’oft:§oner’s
representation dated to respondent
No.2 to Jammu
(Bantalampi a i has been produced as
Armexuze-I-It” ‘Senior Counsel appearing for
V. the and rightly submits that
will consider the said representation
of in accordance with law and till such
“‘-..E<":onsideI*a.:t1'on, the petitioners transfer order at
will be kept in abeyanee. His submission
" is-placed on record. Learned counsel for the petitioner
' A' submits that the petitioner will furnish medical
we
certificates relating to his ailment to respondent No.2'
Within a week's time. He is pezmitted to do so.
Petition disposed of.
S111] -Ata