Court No. - 22 Case :- SERVICE SINGLE No. - 5617 of 2010 Petitioner :- Virendra Prakash Saxena Respondent :- State Of U.P.Through Prin. Secy. Agriculture Lucknow And Petitioner Counsel :- N.K.Pandey Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
Submission of learned counsel for the petitioner is that various persons, who
have been promoted, they are being retrained on the same post and the request
of the petitioner to continue on the post same post has been made by way of
representation, which is still pending and has not been disposed of up till now.
He further submits that the petitioner is suffering on account of non-disposal
of his representation.
Considering the aforesaid facts, this petition is disposed of finally with the
direction that the representation of the petitioner be considered and disposed
of by a speaking and reasoned order by the competent authority in the light of
the existing policy of the State Government in regard to transfer within a
period of three months from the date of production of a certified copy of this
order before him.
With the above observation and direction, the petition is disposed of finally.
Order Date :- 11.8.2010
Rao/-