Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devendra Kumar,Constable And ... vs The State Of U.P. And Others
2011 Latest Caselaw 5629 ALL

Citation : 2011 Latest Caselaw 5629 ALL
Judgement Date : 9 November, 2011

Allahabad High Court
Devendra Kumar,Constable And ... vs The State Of U.P. And Others on 9 November, 2011
Bench: Rajes Kumar



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 39
 

 
Case :- WRIT - A No. - 64039 of 2011
 

 
Petitioner :- Devendra Kumar,Constable And Others
 
Respondent :- The State Of U.P. And Others
 
Petitioner Counsel :- Munesh K. Sharma
 
Respondent Counsel :- C.S.C.
 

 
Hon'ble Rajes Kumar,J.

Heard learned counsel for the parties. 

Petitioners' grievance is that in consonance with the provisions as contained under the police regulation 525 of U.P. Police Regulations, petitioners are liable to be transferred from Civil Police to Armed Police. Petitioners' grievance is that they have already represented the matter before Deputy Inspector General of Police, Moradabad but till date their claim has not been considered.

Consequently, in the facts of the case, Deputy General of Police/ Senior Superintendent of Police, Moradabad is directed to consider the request of petitioners in accordance with law preferably within next two months from the date of production of certified copy of the order passed by this Court.

Writ petition is disposed of accordingly.

Order Date :- 9.11.2011

bgs/

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter