Allahabad High Court High Court

Ram Dhani Prasad vs Union Of India & Others on 25 January, 2010

Allahabad High Court
Ram Dhani Prasad vs Union Of India & Others on 25 January, 2010
Court No. - 38

Case :- WRIT - A No. - 3239 of 2010

Petitioner :- Ram Dhani Prasad
Respondent :- Union Of India & Others
Petitioner Counsel :- A. Kumar Singh,Vivek Chaturvedi
Respondent Counsel :- A.S.G.I.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and the learned
standing counsel.

The petitioner contends that he is not interested in retaining
the post of the Administrative Officer on which he was
officiating.

The petitioner contends that he would be satisfied if he is
continued on his original post of Accountant at Gorakhpur.

In view of the submissions made before this Court, there is
no occasion to interfere with the impugned order, inasmuch
as, the respondent-Director General may consider the
request of the petitioner of his continuance as an Accountant
and not as an Administrative Officer within three weeks from
the date of presentation of a certified copy of this order
before him.

The writ petition is disposed of.

Order Date :- 25.1.2010
Akv