Allahabad High Court High Court

Harish Chandra Shukla And Another vs State Of U.P. And Others on 23 June, 2010

Allahabad High Court
Harish Chandra Shukla And Another vs State Of U.P. And Others on 23 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36414 of 2010

Petitioner :- Harish Chandra Shukla And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- G.K. Malviya,A.K. Rai,V.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The argument of the learned counsel for the petitioners is that the petitioners
have been transferred without approval of the Police Establishment Board and
as such the order of transfer is within the teeth of the decision of the Supreme
Court reported in (2006)8 SCC1: Prakash Singh and Others Vs. Union of
India and others.

Learned Standing counsel prays for and is allowed 3 weeks time to file
counter affidavit. One week thereafter is allowed to the petitioners for filing
rejoinder affidavit.

List thereafter.

Till the next date of listing the petitioners shall not be relieved pursuant to
impugned order of transfer dated 31.3.2010.

Order Date :- 23.6.2010
SKS