Allahabad High Court High Court

Bhagwat Saran vs State Election Commission U.P. … on 22 July, 2010

Allahabad High Court
Bhagwat Saran vs State Election Commission U.P. … on 22 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4935 of 2010

Petitioner :- Bhagwat Saran
Respondent :- State Election Commission U.P. Panchayat Evam Sthaniya &
Ors
Petitioner Counsel :- Arun Kumar Gupta
Respondent Counsel :- Sanjay Sarin

Hon'ble Shabihul Hasnain,J.

Petitioner has approached this Court challenging the transfer order
dated 8.7.2010. The order has been passed by the Secretary, State
Election Commission. Petitioner says that his children are studying
in Class-XI and XII. He will be disturbed if he is forced to move
from Shahjahanpur to a far off place like Badayun.

This Court normally does not interfere in the matter of transfers
but the petitioner says that he wants liberty to file representation
before the authorities. Learned Standing counsel does not have any
objection to the same.

Without expressing any opinion on the merits of the case the
petition is disposed of finally with a direction that in case the
petitioner moves a representation before the appropriate authority,
the same shall be decided expeditiously, preferably within three
weeks from the date a certified copy of this order is placed before
him.

Order Date :- 22.7.2010
RKM.