Allahabad High Court High Court

Shree Ram Verma & Others vs State Of U.P., Thru. Prin. Secy., … on 21 June, 2010

Allahabad High Court
Shree Ram Verma & Others vs State Of U.P., Thru. Prin. Secy., … on 21 June, 2010
Court No. - 18

Case :- SERVICE SINGLE No. - 4154 of 2010

Petitioner :- Shree Ram Verma & Others
Respondent :- State Of U.P., Thru. Prin. Secy., Home & Others
Petitioner Counsel :- A.P. Singh
Respondent Counsel :- C.S.C.

Hon'ble S.N.H. Zaidi,J.

Heard Shri A.P. Singh, learned counsel for the petitioners and the learned
Standing Counsel for the State.

List and connect with Writ Petition No. 3866(S/S) of 2010.
By means of this petition, transfer order dated 11.8.2009, Annexure no. 1 to
the writ petition, has been challenged.

It has been submitted on behalf of the petitioners that pursuant to the transfer
order, the petitioners are being relieved now. It has also been submitted that in
various writ petitions, this Court has found that the transfer orders have been
passed in violation of the orders of the Apex Court made in the case of
Prakash Singh Vs. Union of India and others reported in 2006 Vol. 8 SCC
1 as the Police Establishment Board has not been constituted in accordance
with the direction of the Apex Court.

It has been pointed out that a Division Bench of this Court at Allahabad in
Special Appeal No. 850 of 2010 has observed that the Board which had
considered and approved the transfer order in question, was not constituted in
accordance with the specific direction given by the Hon’ble Supreme Court
and, therefore, the transfer order was not passed in accordance with the law.
Learned Standing Counsel prays for and is allowed two weeks’ time to seek
instructions as to whether or not, the Police Establishment Board has been
constituted in accordance with direction of the Apex Court.
List in first week of July, 2010.

Till the next date of listing, the operation of the impugned order (Annexure
no. 1) so far as it relates to the petitioners, shall remain stayed provided that
the new incumbents have not joined on the post of petitioners.
Order Date :- 21.6.2010
Rizvi