Court No. - 22 Case :- SERVICE SINGLE No. - 5621 of 2010 Petitioner :- Yashpal Singh Respondent :- The State Of U.P.Through Its Principal Secy.Agriculture Lko. Petitioner Counsel :- Vishal Singh Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
The present petition has been filed challenging the transfer order dated
21.4.2010.
Learned counsel for the petitioner confines his prayer only to the extent that
the opposite parties be directed to consider and dispose of the representation
of the petitioner. He submits that all necessary facts have been stated in the
representation of the petitioner, contained in Annexure no.3 to the writ
petition.
Considering the aforesaid facts, this petition is disposed of finally with the
direction that the representation of the petitioner, contained in Annexure no.3
to the writ petition, 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/-