Allahabad High Court High Court

Dilip Kumar Tewari vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Dilip Kumar Tewari vs State Of U.P. & Others on 12 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1037 of 2010

Petitioner :- Dilip Kumar Tewari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.P. Singh,H.C. Singh
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner has come up against the transfer order. I find no reason
to quash the same.

Learned counsel contends that as a matter of fact in absence of
appropriate movement order, the petitioner has not been made to join at
either of the places. The authorities shall pass appropriate orders
directing the petitioner to join at appropriate place. The order shall be
passed within 10 days from the date of production of a certified copy of
this order before him.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 12.1.2010
Irshad