Allahabad High Court High Court

Krishna Kumar And Another vs State Of U.P. And Others on 22 June, 2010

Allahabad High Court
Krishna Kumar And Another vs State Of U.P. And Others on 22 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36148 of 2010

Petitioner :- Krishna Kumar And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pankaj Sharma
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The contention of learned counsel for the petitioners is that the impugned
orders of transfer have been passed without prior approval of the Police
Establishment Board constituted pursuant to direction of the Supreme Court
in Prakash Singh and others Vs. Union of India and others 2006(8) SCC 1.

Learned Standing Counsel may file counter affidavit within three weeks.

Connect and list along with writ petition No.16035 of 2010.

Till the next date of listing the petitioners shall not be relieved in pursuance of
the impugned orders of transfer dated 20.5.2010 and 8.6.2010.

Order Date :- 22.6.2010
BK