Allahabad High Court High Court

Bhanu Prakash vs State Of U.P. And Others on 23 June, 2010

Allahabad High Court
Bhanu Prakash vs State Of U.P. And Others on 23 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36394 of 2010

Petitioner :- Bhanu Prakash
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ajal Krishna,Deepti Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

On the request of one Vishwanath Singh Collection Peon to transfer him from
Tehsil Barotha , petitioner has been displaced and transferred from Tehsil
Jhansi to Moth.

The submission of the learned counsel for the petitioner is that to
accommodate Vishwanath Singh on his request, the petitioner can not be
displaced unless his consent was taken.

Learned Standing counsel prays for and is allowed 3 weeks to file counter
affidavit. Two weeks thereafter are allowed to the petitioner for filing
rejoinder affidavit.

List thereafter.

Till the next date of listing the petitioner shall not be forced to join at the
transferred place in pursuance of the order dated 26th May 2010.

Order Date :- 23.6.2010
SKS