Allahabad High Court High Court

Jyoti Prakash Pandey vs State Of U.P.Through Prin. Secy. … on 22 July, 2010

Allahabad High Court
Jyoti Prakash Pandey vs State Of U.P.Through Prin. Secy. … on 22 July, 2010
Court No. - 27

Case :- SERVICE SINGLE No. - 4331 of 2010

Petitioner :- Jyoti Prakash Pandey
Respondent :- State Of U.P.Through Prin. Secy. Lok Nirman
Civil Sectt.Lko.
Petitioner Counsel :- A.M.Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

While assailing the impugned order of transfer, it has been
submitted that the order of transfer is stigmatic and there is no
material against him with regard to allegation contained in the
impugned order of transfer.

Submission made by the petitioner’s counsel involves disputed
question of fact.

Accordingly, liberty is given to the petitioner to represent his cause
before Chief Engineer concerned within a period of two weeks,
who shall look into the matter and decide the representation by
passing a speaking and reasoned order expeditiously and
preferably within a period of two months from the date of receipt
of a certified copy of this order and communicate the decision to
the petitioner.

Status-quo anti shall be maintained for the period of two months or
till disposal of representation, whichever is earlier.

Subject to above, writ petition is disposed of finally. No order as
to costs.

Order Date :- 22.7.2010
Madhu