Court No. - 2 Case :- SERVICE BENCH No. - 919 of 2010 Petitioner :- Ram Bahadur S/O Late Sri K. Yadav Respondent :- State Of U.P. Thru Principal Secretary Home & Ors. Petitioner Counsel :- Gaurav Mehrotra Respondent Counsel :- C.S.C. Hon'ble Uma Nath Singh,J.
Hon’ble Devendra Kumar Arora,J.
Office file of the Inspector General of Police (Admn.), PAC,
connected with the transfer of petitioner submitted in Court is
directed to be sealed and retained.
During the course of hearing, the police officers, who had been
deputed with file, appeared in casual dress. We take a serious note
of their conduct which not only gives an indication about growing
indiscipline in the force but also about their casual attitude towards
the decorum of Courts. Moreover, we also notice that some pages
of the office file are missing. That apart, it is an eye-opener that the
Constitution of Police Establishment Board supposed to have been
done in terms of the judgment of Supreme Court in Prakash Singh’s
case seems to have been done in violation thereof.
Thus, we direct the Director General of Police, PAC, Inspector
General of Police (Admn.), PAC and Principal Secretary/Secretary
(Home), U.P., to remain present in Court tomorrow i.e. 09.07.2010
with entire records connected with this case for the perusal of
Court.
This matter shall be listed at item no.1 tomorrow i.e. on 09.07.2010.
Let this order be served on the officers concerned by the Registrar
of this Court by fax.
Order Date :- 8.7.2010
A. Katiyar