Allahabad High Court High Court

Suresh Chandra vs State Of U.P.Thr.Secy Welfare And … on 1 July, 2010

Allahabad High Court
Suresh Chandra vs State Of U.P.Thr.Secy Welfare And … on 1 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 416 of 2008

Petitioner :- Suresh Chandra
Respondent :- State Of U.P.Thr.Secy Welfare And 2 Ors
Petitioner Counsel :- Indra Pratap Singh
Respondent Counsel :- C.S.C.,R.C.Tiwari

Hon'ble Shabihul Hasnain,J.

Case called out. None appears for the petitioner. However, Sri
R.C. Tiwari, learned counsel for the opposite parties as well as
learned Standing counsel for the State is present.

The petition was filed against the impugned order of transfer dated
15.1.2008, which has been stayed vide order dated April 9, 2008.
The petition is finally disposed of without any modification to the
order dated April, 9, 2008 with an observation that the authorities
shall be at liberty to pass appropriate orders regarding transfer of
the petitioner, if ever a need be in future.

Order Date :- 1.7.2010
RKM.