Allahabad High Court High Court

Constable No. 512 Mithlesh vs State Of U.P. And Others on 6 July, 2010

Allahabad High Court
Constable No. 512 Mithlesh vs State Of U.P. And Others on 6 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38507 of 2010

Petitioner :- Constable No. 512 Mithlesh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Arun Rana,Prashant Rana
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitoiner and learned Standing
Counsel.

Petitoiner being a lady constable in the Civil Police was aggrieved
by the order of transfer. She filed a writ petition before this
Court. By order dated 05.05.2010, this Court has disposed of the
writ petition directing the competent authority to consider the
grievance of the petitoiner. Now by a detailed order the
representation of the petitioner has been rejected holding the
various things. The earlier transfer order has not been changed
and the petitoner has been directed to join the post. According to
the petitioner, she is having small child and having pregnancy of
six months. Therefore, till that date some order may be passed.

I have considered the issue as after the direction of this Court now
the claim of the petitioner has already been considered and
decided, therefore, in my opinion it will not be appropriate to this
Court to interfere in the case of tranfer. The writ petiton devoid of
merits and hereby dismissed.

No order as to costs.

Order Date :- 6.7.2010
Pr/-