Chief Justice's Court Case :- SPECIAL APPEAL No. - 1996 of 2009 Petitioner :- Kaleshwar Prasad Verma Respondent :- U.P.P.C.L. Thru' Chairman & Others Petitioner Counsel :- Ranjit Saxena Respondent Counsel :- C.S.C.,J.P. Pandey Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Pankaj Mithal,J.
Writ petitioner – appellant, aggrieved by order dated 10.11.2009
passed by a learned Single Judge in Civil Misc. Writ Petition No.
57124 of 2009, has preferred this appeal under Rule 5 Chapter
VIII of the Allahabad High Court Rules, 1952.
Writ petitioner – appellant, aggrieved by the orders of transfer as
also suspension, preferred the writ petition. The learned Single
Judge declined to interfere with the order of transfer on the ground
that earlier writ petition filed for such relief had been dismissed.
As regards prayer for quashing the order of suspension, the learned
Single Judge did not interfere on his finding that the writ petitioner
– appellant had remedy of appeal.
Mr. Ranjit Saxena appears on behalf of the appellant. Mr. Saurabh
Pathak appears on behalf of respondents 1 to 4 and 7.
We do not find any error in the order impugned.
Appeal stands dismissed.
(C.K. Prasad, C.J.)
(Pankaj Mithal, J.)
Order Date :- 4.1.2010
AHA