Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Allahabad High Court

Sukar Prasad And 6 Ors vs State Of U.P. And 2 Ors on 25 September, 2014

Author: Rajan Roy

Bench: Rajan Roy





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 59
 

 
Case :- WRIT - A No. - 52505 of 2014
 

 
Petitioner :- Sukar Prasad And 6 Ors
 
Respondent :- State Of U.P. And 2 Ors
 
Counsel for Petitioner :- S.K. Singh Kushwaha
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Rajan Roy,J.
 

The petitioner claim to have been transferred on the ground having been posted in district adjoining to the Home District, but he has not annexed any transfer order though he has challenged the policy decision contained in G.O. dated 7.6.2014.

Learned counsel for the petitioners submits that Writ-A No. 34228 of 2014 was filed before this Court involving similar issue of transfer on the ground of being posted in a district adjoining to the home district and the judgment has been reserved in the said case on 08.09.2014, which is still awaited. The joining of the petitioners shall be subject to the result of the writ petition.

Connect and list with Writ-A No. 51209 of 2014 on 27.10.2014.

Order Date :- 25.9.2014 SKS