Court No. - 39 Case :- WRIT - A No. - 48477 of 2010 Petitioner :- Pramod Kumar Rana Respondent :- State Of U.P. And Others Petitioner Counsel :- Hemendra Kumar,A. B. Saran Respondent Counsel :- C. S. C. Hon'ble Dilip Gupta,J.
The petitioner who is working as a Sub-Inspector in Local
Intelligence Unit at Gautam Budh Nagar has sought the quashing
of the order dated 29th July, 2010 passed by the Superintendent of
Police (Establishment), Lucknow by which the transfer order dated
22nd June, 2010 transferring the petitioner from Kannauj to
Gautam Budh Nagar has been recalled.
It is the submission of Sri A.B. Saran, learned Senior Counsel
appearing for the petitioner that the petitioner had earlier been
transferred from Meerut to Kannauj on 3rd June, 2010 and
thereafter within three months he was transferred from Kannauj to
Gautam Budh Nagar by the order dated 22nd June, 2010 and no
sooner had he joined at Gautam Budh Nagar that the earlier
transfer order dated 22nd June, 2010 was cancelled and the
petitioner was asked to go back to Kannauj. It is his submission
that the transfer is wholly uncalled for and has been done without
mentioning any reason. It is, therefore, his submission that the
petitioner should be permitted to continue at Gautam Budh Nagar.
Learned Standing Counsel states that for the said purpose the
petitioner may file a representation before the Superintendent of
Police (Establishment), Lucknow who can examine the factual
aspect and pass an appropriate order.
In view of the aforesaid, this petition is disposed of with a
direction that in the event the petitioner files a representation along
with the certified copy of this order within a week from today
before the Supreintendent of Police (Establishment), Lucknow, the
same shall be decided expeditiously, preferably within a period of
three weeks thereafter by a reasoned order. Till the representation
is decided, the operation of the order dated 29th July, 2010 shall be
kept in abeyance.
Order Date :- 13.8.2010
GS