Allahabad High Court High Court

Kailash Chandra Verma And Others vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Kailash Chandra Verma And Others vs State Of U.P. And Others on 20 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41859 of 2010

Petitioner :- Kailash Chandra Verma And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Om Prakash Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

The petitioners are Police Constable. They have been transferred
from one district to another. In pursuance thereof, they have
already joined his respective place of postings. But feeling
aggrieved by the aforesaid order of transfer they have already
made representations before the Inspector General of Police
Moradabad Range, Moradabad-respondent no. 3

In case, such representations are still pending before the
respondent no. 3, he is directed to decide the same expeditiously,
preferably within a period of six weeks from the date of production
of certified copy of this order before him.

With the aforesaid observation and direction, writ petition stands
disposed of finally.

Order Date :- 20.7.2010
Sazia