Allahabad High Court High Court

Santosh Kumar Singh vs State Of U.P.Through The … on 30 July, 2010

Allahabad High Court
Santosh Kumar Singh vs State Of U.P.Through The … on 30 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4975 of 2010

Petitioner :- Santosh Kumar Singh
Respondent :- State Of U.P.Through The Principal
Secy.Home Dept.And Others
Petitioner Counsel :- Ram Prakash Singh
Respondent Counsel :- C.S.C.,Rakesh Kumar Yadav

Hon'ble Shabihul Hasnain,J.

Heard Sri R.P. Singh, learned counsel for the petitioner, who

has filed this writ petition against the transfer of the petitioner

from Barabanki to Shahjahanhpur. The petitioner is

suspended Constable and inquiry is going on against him. He

had earlier filed writ petition challenging the suspension

order which is pending before this Court after exchange of

affidavits. This petition has been filed on the ground that once

the petitioner was placed under suspension and attachment

was made, further transfer of the petitioner from Barabanki to

a far off place like Shahjahanhpur is not warranted. It was

further submitted that such a transfer order is not permissible

under law.

Sri R. D. Sahi, learned Standing counsel had sought time to

seek instructions as to why and under what circumstances the

petitioner is being sought to be shifted from Barabanki to
Shahjahanhpur. On the basis of written instructions provided

by senior officers who are present in the Court and also on

the basis of written instructions of Superintendent of

Barabanki, it transpires that the petitioner even after his

suspension is not maintaining the decorum and the decency of

a disciplined institution. It has been informed that on

16.5.2010 the petitioner along with Faujdar Singh indulged

in indecent activities with one Santosh Rai and an FIR by

Station House Officer was lodged and accordingly case

No.818/2010 under Sections-332/353/352/504/506 IPC is

registered. The report of Superintendent of Police, Barabanki

is on record which states that the situation has become so

volatile that some unfortunate situation can arise any time.

When a head of the District shows the apprehension

regarding the behavior of his subordinate and fears that

untoward situation can arise then their stay at that place can

not be warranted. Accordingly, the the transfer of the

petitioner from Barabanki to Shahjahanhpur appears to be

justified. Learned Standing has further informed that this

order was passed after due approval from the higher

authorities and after obtaining permission from the State
Government itself.

On the other hand, learned Counsel for the petitioner has

drawn the attention of this Court towards the caveat filed by

Santosh Kumar Rai, the Fire Station Officer. Counsel for the

caveator, Rakesh Kumar Yadav has not put in appearance. It

is a fact that Santosh Kumar Rai, is the complainant in this

matter and the FIR on 16.5.2010 has been lodged at his

behest. The argument of the petitioner counsel is that there is

enmity between Sri Santosh Kumar Rai and the petitioner and

it is at the behest and manipulation of Santosh Kumar Rai that

the inquiry is being held and the petitioners have been ousted

from the District. The very fact that Santosh Kumar Rai has

got the FIR lodged against the petitioner and complaints has

also been lodged and he further lodged a caveat gives an

impression to the Court that he is also pursuing the matter in

his own manner. He is superior officer than the petitioner.

Naturally he will have more say than the petitioner. One fact

is very clear that both these persons namely Sri Santosh

Kumar Rai as well as the petitioner are creating law and

order situation and indiscipline at Barabanki.

Accordingly, this Court, while declining to interfere in the
transfer of the petitioner, directs the opposite parties to

transfer Santosh Kumar Rai also out of the district of

Barabanki forthwith. Necessary approval from the higher

authorities may be obtained on the basis of this direction.

With these observations and directions the petition is finally

disposed of.

Order Date :- 30.7.2010
RKM.