Court No. - 40 Case :- WRIT - A No. - 35279 of 2010 Petitioner :- Constable Prakash Chand Yadav & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Ambrish Kumar Respondent Counsel :- C.S.C. Hon'ble Krishna Murari,J.
Learned counsel for the petitioners is permitted to make necessary
correction in the array of the parties.
Heard learned counsel for the petitioners and learned standing
counsel.
The issue involved in the present writ petition pertains to transfer
of various police personnels without approval of the Court being in
the teeth of the jugdment of the Hon’ble Apex Court in the case of
Prakash Singh and others vs. Union of India and others, (2006)8
SCC 1. It is already drawing the attention of this Court in large
number of petitions wherein counter affidavit has been called and
interim order has been passed.
Considering the facts the petitioners are also entitled the same
order.
Connect with Writ Petition No.16035 of 2010.
The respondents may file counter affidavit within four weeks.
Petitioners will have three weeks’ thereafter to file rejoinder
affidavit. List for admission after the expiry of the aforesaid
period.
Meanwhile considering the facts and circumstances, till the next
date of listing the petitioners shall not be relieved from their
present place of posting in pursuance to the transfer orders dated
4.6.2010, 28.5.2010 and 18.5.2010.
Order Date :- 16.6.2010
AKJ