Allahabad High Court High Court

Yash Veer Singh vs Chairman, Regional Cane Service … on 27 July, 2010

Allahabad High Court
Yash Veer Singh vs Chairman, Regional Cane Service … on 27 July, 2010
Court No. - 18

Case :- WRIT - A No. - 43593 of 2010

Petitioner :- Yash Veer Singh
Respondent :- Chairman, Regional Cane Service Authority And Others
Petitioner Counsel :- R. S. Shukla
Respondent Counsel :- Ravindra Singh

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Petitioner before this Court seeks quashing of the order dated 21st June, 2010
passed by the Chairman, Regional Cane Service Authority,
Moradabad/Deputy Cane Commissioner, wherein petitioner has been
transferred from Sahkari Ganna Vikash Samiti, Vikash Khand Asmauli to
Sahkari Ganna Vikash Samiti Ltd. Moradabad for the reasons that the
departmental enquiry is in progress and continuance of the petitioner in the
same office may hamper the same.

In the facts of the present case, I am of the considered opinion that such
orders of transfer do not warrant any interference under Article 226 of the
Constitution of India. However, liberty is granted to the petitioner to represent
his grievance before respondent no.1 at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioners may make a representation, ventilating all his grievances,
supported by such documents, as may be advised, before respondent no.1
within two weeks from today, along with a certified copy of this order. On
such representation being made, respodnent no.1 shall consider and decide the
same, in accordance with law, by means of a reasoned speaking order,
preferably within six weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 27.7.2010
Sushil/-