Allahabad High Court
Vijay Pal Singh Constable 360 C.P. vs State Of U.P. And Others on 25 June, 2010
Court No. - 38 Case :- WRIT - A No. - 36771 of 2010 Petitioner :- Vijay Pal Singh Constable 360 C.P. Respondent :- State Of U.P. And Others Petitioner Counsel :- R.K. Dubey,S.K. Pandey Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The contention of learned counsel for the petitioner is that
the impugned order of transfer has been passed without
prior approval of the Police Establishment Board
constituted pursuant to direction of the Supreme Court in
Prakash Singh and others Vs. Union of India and
others 2006(8) SCC 1.
Learned Standing Counsel may file counter affidavit
within three weeks.
Connect and list along with writ petition no. 16035 of
2010.
Till the next date of listing the petitioner shall not be
relieved in pursuance of the impugned order of transfer
dated 31.3.2010.
Order Date :- 25.6.2010
SR