Allahabad High Court High Court

Hcp 51 C.P. Akhilesh Kumar Rai vs State Of U.P. & Others on 15 June, 2010

Allahabad High Court
Hcp 51 C.P. Akhilesh Kumar Rai vs State Of U.P. & Others on 15 June, 2010
Court No. - 40

Case :- WRIT - A No. - 34986 of 2010

Petitioner :- Hcp 51 C.P. Akhilesh Kumar Rai
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vivek Singh
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioners and learned standing counsel.

The issue involved in the present writ petition pertains to transfer of various
police personnels without approval of the Police Establishment Board being
in the teeth of the jugdment of the Hon’ble Apex Court in the case of Prakash
Singh and others vs. Union of India and others
, (2006)8 SCC 1. It is already
drawing the attention of this Court in large number of petitions wherein
counter affidavit has been called and interim order has been passed.

Considering the facts the petitioner are also entitled the same order.

Connect with Writ Petition No.16035 of 2010.

The respondents may file counter affidavit within four weeks. Petitioners will
have three weeks’ thereafter to file rejoinder affidavit. List for admission after
the expiry of the aforesaid period.

Meanwhile considering the facts and circumstances, till the next date of
listing the petitioners shall not be relieved from their present place of posting
in pursuance to the transfer order dated 25.3..2010.

Order Date :- 15.6.2010
AKJ