Allahabad High Court High Court

Shiv Pankaj Singh And Others vs State Of U.P. And Others on 28 July, 2010

Allahabad High Court
Shiv Pankaj Singh And Others vs State Of U.P. And Others on 28 July, 2010
Court No. - 38

Case :- WRIT - A No. - 43869 of 2010

Petitioner :- Shiv Pankaj Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vijay Gautam
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard Sri Vijay Gautam, learned counsel for the petitioners.

By the order dated 6/7.2.2009 the petitioners were transferred from
civil Police to Armed Police for a period of six months.
This petition has been filed for a direction upon the respondent
No.3 to repatriate the petitioners from Armed Police to Civil
Police in terms of Police Regulations 525 and the Circular dated
16th October, 2006.

Learned Standing Counsel appearing for the respondents states
that the petitioners may make a fresh representation before the
respondent No.3 for redressal of their grievance raised in the
present petition and in case such a representation is filed, the same
shall be decided expeditiously, in accordance with law.
In view of the aforesaid, this petition is disposed of with a
direction that in the event the petitioners files a fresh
representation before the respondent No.3 within a period of two
weeks, from today, respondent No.3 shall decide the same
expeditiously, preferably within a period of one month from the
date of filing of the representation.

No order is passed as to costs.

Order Date :- 28.7.2010
V.Sri/-