Court No. - 3 Case :- WRIT - A No. - 41093 of 2010 Petitioner :- Vijay Bhan And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- S. S. Tripathi,A. P. Tewari Respondent Counsel :- C. S. C. Hon'ble Sanjay Misra,J.
Heard learned counsel for the petitioners who are 21 in number
and learned Standing Counsel for the State-respondents.
By means of present writ petition the petitioners claim that they
were transferred from Civil Police to Armed Police on 30.12.2006.
According to the provision of Regulation 525 of the Police
Regulation, if a Constable has been transferred from Civil Police
to Armed Police then immediately after completion of six months
period in one year in armed police he has to be repatriated to Civil
Police. The petitioners submit that six months period is already
over but the petitioners have not been sent back to Civil Police.
Grievance of the petitioners as per learned Standing Counsel can
be taken care by the Respondent No.2.
In view of aforesaid facts and circumstances, this writ petition is
disposed of giving liberty to petitioners to approach Respondent
No.2 for their return to Civil Police. In case they make applications
within a period of three weeks from today along with certified
copy of this order, the Respondent No.2 should consider and
decide the same in accordance with law within a period of two
months thereafter.
It is made clear that this Court has not examined the averments of
facts made in the writ petition for their correctness.
With these observations the writ petition is disposed of, however,
without imposing any cost.
Order Date :- 16.7.2010
pks