Citation : 2011 Latest Caselaw 4458 ALL
Judgement Date : 7 September, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 39 Case :- WRIT - A No. - 51708 of 2011 Petitioner :- Raj Kumar Gautam ,Asi(M) Respondent :- State Of U.P. And Others Petitioner Counsel :- Vijay Gautam Respondent Counsel :- C.S.C. Hon'ble Rajes Kumar,J.
Connect it with Writ Petition No. 43903 of 2011.
On the matter being taken up today, Sri Vijay Gautam, Advocate accepted this position that as on date the transfer in question has been affected as per the policy provided for, and as per the judgment of Full Bench of this court in the case of Vinod Kumar Vs. State of U.P. and others 2010 (7) ADJ 135. It has been informed that against the Full Bench judgment of this Court, special leave petition no. 26933 of 2010 has been filed wherein Hon'ble Apex Court has issued notice returnable within next eight weeks.
Request has been made that this matter be listed after decision of the special leave petition no. 26933 of 2010.
Request made is accepted.
List this matter after the special leave petition no. 26933 of 2010 is decided by the Hon'ble Apex Court along with writ petition nos.16038 of 2011, 16041 of 2011 and 16039 of 2011.
Order Date :- 7.9.2011
OP
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!