Court No. - 18 Case :- WRIT - A No. - 41134 of 2010 Petitioner :- Vijay Kumar Goyal Respondent :- State Of U.P. And Others Petitioner Counsel :- Ashwani Kumar Mishra Respondent Counsel :- C. S. C. Hon'ble Arun Tandon,J.
Petitioner before this Court is aggrieved by the order dated 9.7.2010 passed
by District Assistant Registrar, Co-operative Societies, U.P., Agra whereunder
the petitioner has been transferred from U.P. Co-operative Gram Vikash Bank
Ltd. Branch Office Agra to Vikash Khand Attmadpur.
On behalf of the petitioner, it is contended that there is no provision for
transfer of Collection Amin whose service conditions are regulated under the
U.P. Co-operative Collection Fund Amins and others Staff Service Rules,
2002 and, therefore, the impugned order is illegal.
I am of the considered opinion that the grievance of the petitioner can be more
appropriately examined by Registrar, Co-operative Societies, respondent no. 3
at the first instance.
Accordingly, the writ petition is disposed of with liberty to the petitioner to
make a representation ventilating all his grievances before respondent no. 3
within two weeks from today, along with a certified copy of this order. On
such a representation being made, the respondent no. 3 shall call for the
records and shall pass a reasoned speaking order preferably within six weeks
thereafter.
Order Date :- 20.7.2010
Puspendra