Allahabad High Court High Court

Afsar Abbas Zaidi vs State Of U.P. And Others on 3 July, 2010

Allahabad High Court
Afsar Abbas Zaidi vs State Of U.P. And Others on 3 July, 2010
Court No. - 38

Case :- WRIT - A No. - 37898 of 2010

Petitioner :- Afsar Abbas Zaidi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Gulab Chandra
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

Petitioner has approached this Court for a writ of mandamus directing the
respondents to consider the claim of the petitioner for transfer. It appears that
the petitioner was transferred by order dated 12.04.2010. In pursuance of
order of transfer, petitioner joined the place of posting, but he is aggrieved by
the order of transfer, as such he has filed the representation before the
competent authority either to cancel or to shift him to some other place.

After hearing learned counsel for the petitioner, as the petitioner’s
representation regarding consideration of his claim is still pending
consideration before respondent No.2, in such situation, I am of the opinion,
that this writ petition can be disposed of finally directing the respondent No. 2
to consider the grievances of the petitioner.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 3.7.2010
NS