Allahabad High Court
Ganesh Dutt Sharma vs Union Of India & Others on 7 January, 2010
Court No. - 38 Case :- WRIT - A No. - 350 of 2010 Petitioner :- Ganesh Dutt Sharma Respondent :- Union Of India & Others Petitioner Counsel :- U.K. Rai,S.K. Rai Respondent Counsel :- A.S.G.I. Hon'ble Amreshwar Pratap Sahi,J.
The petitioner has confined his prayer to the decision of the
representation which is Annexure 13 to the writ petition on the ground
that his children are studying therefore his transfer should be stayed.
In view of the limited prayer made by the petitioner, this writ petition is
disposed with a direction to the competent authority to consider the
grievance of the petitioner and pass an appropriate order and
communicate the same to the petitioner within 3 weeks from the date of
production of a certified copy of this order before him.
The writ petition stands disposed of.
Order Date :- 7.1.2010
mna