Allahabad High Court High Court

Ranjeet Singh … vs The State Of U.P.Through The … on 1 February, 2010

Allahabad High Court
Ranjeet Singh … vs The State Of U.P.Through The … on 1 February, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 216 of 2010

Petitioner :- Ranjeet Singh Bhadoria,S.I.Outpost Nishatganj P/S Mahanagar
Respondent :- The State Of U.P.Through The Prn.Secy.Home And Others
Petitioner Counsel :- Rao Narendra Singh
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Petitioner, who was Incharge of Outpost Nishatganj, Police Station
Mahanagar Lucknow, has filed instant writ petition assailing the
impugned order of transfer dated 4.1.2010 whereby he has been
transferred from Lucknow to Azamgarh Range. In the writ petition
especially in paragraphs 11 onwards it has been alleged that the
petitioner has been transferred on account of stopping the convoy of the
Member of Parliament of the Ruling Party, who has also been arrayed
as one of the respondents in the writ petition.

Sri D.K.Upadhyaya, Chief Standing Counsel submits that he may be
granted a weeks’ time so that the matter may be referred for
reconsideration by the Police Establishment Board in light of the
averments made in the writ petition. Time as prayed is allowed. List this
case on 10.2.2010. On that date, the report of the Police Establishment
Board shall be produced before the Court. The record which has been
produced before us pertaining to the petitioner is returned to the Chief
Standing Counsel.

Order Date :- 1.2.2010
HM