Allahabad High Court High Court

Sub Inspector Civil Police Om … vs State Of U.P. And Others on 1 July, 2010

Allahabad High Court
Sub Inspector Civil Police Om … vs State Of U.P. And Others on 1 July, 2010
Court No. - 38

Case :- WRIT - A No. - 37499 of 2010

Petitioner :- Sub Inspector Civil Police Om Prakash
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Atul Kumar
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

Petitioner aggrieved by the order of transfer showing completion of 12 years
of service at a particular Janpad has approached this Court. Petitioner is going
to retire within a span of two years and his wife is also working as a Teacher.
Therefore, according to the Government Policy the petitioner should not be
transferred.

After hearing learned counsel for the parties, I am of the opinion that as it is a
case of transfer, therefore, normally this Court does not interfere, but in the
facts and circumstances of the present case, as the petitioner has already
submitted a representation dated 14.06.2010 before the competent authority,
therefore, it will be appropriate that the respondent No.2 may consider the
grievances of the petitioner on the basis of representation submitted by a
speaking and reasoned order within a period of one month from the date of
production of certified copy of the order.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 1.7.2010
NS