Allahabad High Court High Court

Vijay Kumar Goyal vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Vijay Kumar Goyal vs State Of U.P. And Others on 20 July, 2010
Court No. - 18

Case :- WRIT - A No. - 41134 of 2010

Petitioner :- Vijay Kumar Goyal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ashwani Kumar Mishra
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Petitioner before this Court is aggrieved by the order dated 9.7.2010 passed

by District Assistant Registrar, Co-operative Societies, U.P., Agra whereunder

the petitioner has been transferred from U.P. Co-operative Gram Vikash Bank

Ltd. Branch Office Agra to Vikash Khand Attmadpur.

On behalf of the petitioner, it is contended that there is no provision for

transfer of Collection Amin whose service conditions are regulated under the

U.P. Co-operative Collection Fund Amins and others Staff Service Rules,

2002 and, therefore, the impugned order is illegal.

I am of the considered opinion that the grievance of the petitioner can be more

appropriately examined by Registrar, Co-operative Societies, respondent no. 3

at the first instance.

Accordingly, the writ petition is disposed of with liberty to the petitioner to

make a representation ventilating all his grievances before respondent no. 3

within two weeks from today, along with a certified copy of this order. On

such a representation being made, the respondent no. 3 shall call for the

records and shall pass a reasoned speaking order preferably within six weeks

thereafter.

Order Date :- 20.7.2010
Puspendra