High Court Karnataka High Court

Sri M Srinivasa S/O Muniswamy … vs The Director General on 16 September, 2008

Karnataka High Court
Sri M Srinivasa S/O Muniswamy … vs The Director General on 16 September, 2008
Author: H.G.Ramesh
..P .1025/2

in run men noun or KARIIATAKA A1' nmmmm
mm!) mas TI-{E 1673 DAY or snnsmmn 
swarm A '

mm Hozrnm mamsncs I-!.G.RA!alE§?!§}A!.." % ;;f _ 7  % 

   

r-it Pefiflon No. 1025/_  _

BETWEEN:

SR1 M.SRIN1VASA

S/O MUNISWAMY REDDY
AGED ABOUT 36 YEARS
WORKING AS CT/BAND

P.N0.913102634  
C.R.P.F.,GROUPCEN'I'RE  - -.

YELAHANKA   :   
BANC:ALORE-560.£}64  -_  '.';2.'E1'IT!OHER

(BY. $121 '1<,i§'Riz~s:1fszAe€e;'c3:F'A 2¢'«;.S ,,Vs,ri*.M.Assoc1ATEs,
 ADVOt)ATE£$.) _  _

AND:

1 THE DIREC'1,'OR_GENERAL
;DIREC'I'0RA'I'E 'GFF'_.'.CE
~ QENTRAL RESERVE POLICE FORCE
 A V. c.c-m. "COMPLEX, LGBHI ROAD
= .. _ NEW«.I3Ei;Hi_ -- no 003

2' ._ "'T'..'f14I~£E:'t;s7:Pi}fi*f INSPECTOR GENERAL

V GP' POLICE, C.R.P.F.
GROUP. CIENTRE, YELAHANKA
BAN-QALORE - 560 064 ..RE8PONB8fl'!'8

" * ..(BY SRI NJDEVHADASS, SENIOR ADVOCA'I'E.}

  'THIS wan' PE'I'ITION IS man UNDER' ARTICLES 226 85
1;' OF THE COl\ES'I'I'i"U'I'ION OF' INDIA PRAYING 'TO QUASH

 THE IIHIPUGRED MOVEMENT ORDER DT. 8.1.2008 ISSUED BY
 R~2 AND ALSO THE ORDER OF TRANSFER D7'.
" 11.06.2007/5.7.2007 ISSUED BY R-1 VIDE ANKEXURES-F 8: G

RESPECTIVELY AND E'I'C.,.



m_ELAé2,.! 
TI-HS PETITION comma ON FOR HEARING ON LA. 'I'HiS
on, THE cover MADE THE FOLLOWING:

ORDER

I have heard Sri K.Srin:ivasa, learned

appearing for the petitioner and Sri

learned Senior Counsel appearm g fo1f_tl1e_– it it

Learned counsel appearing for the 7-]

that the writ petition may i

respondent No.2 to eonsjder pe’oft:§oner’s

representation dated to respondent

No.2 to Jammu
(Bantalampi a i has been produced as

Armexuze-I-It” ‘Senior Counsel appearing for

V. the and rightly submits that

will consider the said representation

of in accordance with law and till such

“‘-..E<":onsideI*a.:t1'on, the petitioners transfer order at

will be kept in abeyanee. His submission

" is-placed on record. Learned counsel for the petitioner

' A' submits that the petitioner will furnish medical

we

certificates relating to his ailment to respondent No.2'

Within a week's time. He is pezmitted to do so.

Petition disposed of.

S111] -Ata