Allahabad High Court High Court

Mahendra Pratap Yadav vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Mahendra Pratap Yadav vs State Of U.P. And Others on 5 August, 2010
Court No. - 38

Case :- WRIT - A No. - 35583 of 2010

Petitioner :- Mahendra Pratap Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sanjay Mishra,Ashok Khare,R.M. Saggi,Siddharth
Khare
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Learned Standing Counsel accepts notice on behalf of the respondents No. 1
to 3.

Petitioner will also serve respondents No. 4 by registered post.
Steps be taken within a period of one week.

Petitioner is aggrieved by the order of transfer dated 18.05.2010, by which the
petitioner, who was working on the post of Senior Assistant has been
transferred on administrative ground from district Chandauli to Budaun.
Petitioner has brought on record the complaint as well as recommendation of
the President, BSP recommending the transfer of the petitioner. According to
the petitioner, the transfer order is punitive in nature and has been passed
without application of mind.

In such circumstances, petitioner is entitled for interim relief.
Till further order of this Court, the order of transfer against the petitioner from
district Chandauli to Budaun shall remain stayed as it relates to the petitioner.

Order Date :- 5.8.2010
V.Sri/-