Court No. - 38 Case :- WRIT - A No. - 36421 of 2010 Petitioner :- Const. 1097 Cp Munni Lal And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Lalmani Bind Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The contention of the learned counsel for the petitioners is that the
impugned order of transfer has been passed without prior approval
of the Police Establishment Board constituted pursuant to
directions of the Supreme Court in Prakash Singh and others Vs.
Union of India and others 2006 (8) SCC 1.
Learned Standing Counsel prays for and is allowed three weeks’
time for filing counter affidavit.
Connect and list along with Writ Petition No. 16035 of 2010.
Till the next date of listing, the petitioners shall not be relieved in
pursuance of the impugned order of transfer dated 19.03.2010.
Order Date :- 23.6.2010
vinay