Citation : 2012 Latest Caselaw 4233 ALL
Judgement Date : 18 September, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 26 Case :- SERVICE SINGLE No. - 4953 of 2012 Petitioner :- Dhakkan Prasad Verma Respondent :- State Of U.P. Through Prin. Secy. Deptt. Of Primary Edu. Lko Petitioner Counsel :- Manoj Kumar Gupta,Keshav Ram Chaurasia Respondent Counsel :- C.S.C.,Ajay Kumar Hon'ble Ajai Lamba,J.
Learned counsel for the petitioner contends that order of transfer of the petitioner, Annexure-1, is in violation of transfer policy laid down vide memo dated 30.5.2008.
Sri Rahul Shukla, learned State counsel, has pointed out from the order of transfer itself that the transfer is under memos dated 03.7.2012, 06.7.2012 and 30.7.2012.
Let the said documents be placed on record.
List this case as fresh, as and when the documents are placed on record.
Order Date :- 18.9.2012
A.Nigam
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!