Allahabad High Court High Court

Yogveer Singh vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Yogveer Singh vs State Of U.P. & Others on 19 January, 2010
Court No. - 38

Case :- WRIT - A No. - 2309 of 2010

Petitioner :- Yogveer Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.M. Misra
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner is a Horticulture Inspector who was entrusted with
the responsibility of a Potato Farm maintained by the Department.
He has been relieved of his charge and has been called upon to
take charge of a government Cold Storage.

Learned counsel for the petitioner contends that this arrangement
will deprive the petitioner of the opportunity to achieve the target
which he would have proved, had he the occassion to continue at
the Potato Farm. It is further submitted that the transfer has been
made on the asking of the Minister of Horticulture Department,
Government of U.P.

Keeping in view the nature of the submissions advanced let the
respondent no.2 proceed to examine the request of the petitioner
and thereafter proceed to pass appropriate orders as expeditiously
as possible preferably within a period of three weeks from the date
of production of certified copy of this order before him.

Order Date :- 19.1.2010
Shiraz