Allahabad High Court High Court

Gopal Krishna Shukla vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Gopal Krishna Shukla vs State Of U.P. And Others on 8 July, 2010
Court No. - 38

Case :- WRIT - A No. - 39002 of 2010

Petitioner :- Gopal Krishna Shukla
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Narendra Mohan,Harish Chand Mishra
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner is aggrieved by the action of the respondents stating
therein that within a span of six days petitioner has been
transferred twice. According to the petitioner by order dated
03.06.2010 petitioner has been transferred from Bamauri to
Tahrauli. Now by order dated 09.06.2010, petitioner instead of
Tahrauli has been directed to join to Bangra

Court has inquired from the petitioner, whether on the basis of
order of transfer dated 03.06.2010 he has joined or not. there is no
averment or any document to show that order of transfer
according to the petitioner has been complied with. Therefore, it
cannot be said to be a frequent order of transfers. Further it is a
some internal arrangement made by the competent authority
regarding functioning of block Therefore, no interference is called
for

The writ petition devoid of merit. It is hereby dismissed.

No order as to costs.

Order Date :- 8.7.2010
Pr/-