Allahabad High Court High Court

Const. 297 Cp Ram Naresh Singh & … vs State Of U.P. & Others on 24 June, 2010

Allahabad High Court
Const. 297 Cp Ram Naresh Singh & … vs State Of U.P. & Others on 24 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36649 of 2010

Petitioner :- Const. 297 Cp Ram Naresh Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vijay Singh Sengar
Respondent Counsel :- C.S.C.
Hon'ble Pankaj Mithal,J.

The contention of 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 direction
of the Supreme Court in Prakash Singh and others Vs. Union of
India and others 2006(8) SCC 1.

Learned Standing Counsel may file counter affidavit within three
weeks.

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 25.3.2010.
Order Date :- 24.6.2010
SR