Court No. - 38 Case :- WRIT - A No. - 38459 of 2010 Petitioner :- Constable 152 A.P. Mohd. Gufran Ansari And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- P.K. Kashyap Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard learned counsel for petitioners and learned Standing Counsel.
By means of present writ petition petitioners claim that they have been
transferred from Civil Police to Armed Police on 14.11.2007. According to
provision of Regulation 525 of the Police Regulation, if a person has been
transferred from Civil Police to Armed Police, immediately after completion
of six months period in armed police he has to be repatriated to Civil Police.
Petitioners submit that six months period has already over, but they have not
been sent back to Civil Police.
Grievance of petitioners as per Learned Standing Counsel can be taken care
by the respondent no.2.
In view of aforesaid facts and circumstances, this writ petition is disposed of
giving liberty to petitioners to approach respondent No.2 by means of proper
application for their return to Civil Police within a period of three weeks from
today along with certified copy of this order. In case, such representation is
made within time stipulated, respondent No.2 shall consider and decide the
same in accordance with law within a period of two months thereafter in
accordance with law.
With these observations the writ petition is disposed of, however, without
imposing any cost.
Order Date :- 6.7.2010
NS