Allahabad High Court High Court

Kaushal Kishore Shukla vs State Of U.P.Through … on 21 July, 2010

Allahabad High Court
Kaushal Kishore Shukla vs State Of U.P.Through … on 21 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4929 of 2010

Petitioner :- Kaushal Kishore Shukla
Respondent :- State Of U.P.Through Secy.Panchayatraj Lucknow And
Others
Petitioner Counsel :- Vinod Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Heard Sri Vinod Kumar Singh learned counsel for the petitioner and
learned Standing Counsel for the opposite parties.

The case of the petitioner is that he has been transferred from
Development Block Sikandarpur Sarosi to Village Panchayat Ahesa,
Lacchikheda Development Block Hiloli. The petitioner says that he has
some family problems in complying the order of transfer. He wants to
represent his case to the higher authorities. He has full hope that in
case he makes a representation to the higher authorities, the same shall
be considered compassionately.

Without expressing opinion on merit, this court allows the petitioner to
file a representation before the opposite party no. 3 who shall decide the
same expeditiously.

With this observation and direction, the writ petition is finally disposed
of.

Order Date :- 21.7.2010
Om.