Allahabad High Court High Court

Vijay Kumar Mishra vs Director ,Bal Vikas Sewa And … on 28 July, 2010

Allahabad High Court
Vijay Kumar Mishra vs Director ,Bal Vikas Sewa And … on 28 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 5134 of 2010

Petitioner :- Vijay Kumar Mishra
Respondent :- Director ,Bal Vikas Sewa And Postahar U.P.
Lucknow & Ors.
Petitioner Counsel :- Prashant Singh 'Atal'
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Heard Sri Prashant Singh ‘Atal’, learned counsel for the petitioner
and learned Standing counsel Sri R.D.Sahi for the opposite parties.

Petitioner has been transferred on administrative grounds. Case of
the petitioner is that there is a malafide as the local M.L.A. had
made written request to transfer the petitioner. It is further
submitted that he is a Driver and the M.L.A. should have no reason
to interfere but at the same time if the petitioner was suspended on
some charges, he has since been exonerated.

Sri R.D.Sahi pays for and is granted three days’ time to seek
instructions.

List this case on 5.8.2010 as fresh.

Order Date :- 28.7.2010
RKM.