Allahabad High Court High Court

Kamlesh Kumar And Others vs State Of U.P. And Others on 19 July, 2010

Allahabad High Court
Kamlesh Kumar And Others vs State Of U.P. And Others on 19 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40971 of 2010

Petitioner :- Kamlesh Kumar And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajesh Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

Petitioners were having grievance regarding the order of transfer.
Petitioners have already joined the post and raised grievances
before the authority concerned by making a representation that
they may be transferred to the place where from they have been
transferred.

After hearing learned counsel for the petitioners, as the petitioners’
representation regarding the consideration of their claim is still
pending before the respondent No.2. In such situation, I am of the
opinion that this writ petition can be disposed of finally directing
the respondent No.2 to consider the grievances of the petitioners.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 19.7.2010
Pr/-