Court No. - 24 Case :- SERVICE SINGLE No. - 145 of 2010 Petitioner :- Prabha Shanker Singh S/O Late Banshraj Singh Respondent :- State Of U.P.Through Prn.Secy.Home And Others Petitioner Counsel :- Ramesh Singh Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
With the consent of learned counsel for the parties, the writ petition is
being disposed of finally at the admission stage itself.
Learned counsel for the petitioner submits that the petitioner, while
working as Head Constable, was transferred from district Sultanpur to
district Kashiram Nagar in mid-session by the impugned order dated
7.8.2010 passed by the Superintendent of Police, Sultanpur. Feeling
aggrieved, he preferred the instant writ petition inter alia on the grounds
that his sons, namely, Gaurav Singh and Saurav Singh are studying in
Class X and VII at Sultanpur and the practical examination of the
petitioner’s elder son, namely, Gaurav Singh has been fixed for
23.1.2010 and written examination is going to start w.e.f. 3.3.2010.
Learned counsel for the petitioner submits that he does not want to
press the relief claimed in the instant writ petition but restricts his prayer
only to the extent that liberty may be accorded to him for filing a
representation, raising his grievances and the authority concerned may
be directed to decide the same, expeditiously, to which learned
Standing Counsel has no objection.
Considering the peculiar facts and circumstances of the case, it is
provided that in case the petitioner moves a representation, raising his
grievances, within a week from today, the opposite party No. 3 is
directed to consider and decide the same, expeditiously, say, by
28.1.2010, by a speaking and reasoned order and communicate the
decision to the petitioner.
The writ petition is disposed of finally.
Order Date :- 13.1.2010
Ajit/-