Allahabad High Court High Court

Smt. Rekha Singh Kushwaha vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Smt. Rekha Singh Kushwaha vs State Of U.P. & Others on 2 April, 2010
Court No. - 18

Case :- WRIT - A No. - 17822 of 2010

Petitioner :- Smt. Rekha Singh Kushwaha
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.K. Shukla,Pankaj Dwivedi
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the parties.

Petitioner is permitted to implead the District Magistrate, Agra as respondent
no. 5 during the course of the day.

Appointment of respondent no. 4 as Shiksha Mitra is being challenged on the
ground that she is not normal resident of village where the institution is
situate.

I am of the considered opinion that the grievance raised can be more
appropriately examined by the District Magistrate at the first instance.
In view of the aforesaid, writ petition is disposed of with liberty to the
petitioner to make a representation ventilating all her grievances before the
District Magistrate concerned within two weeks from today along with
certified copy of this order. On such representation being made, the District
Magistrate shall consider and decide the same by means of a reasoned
speaking order, after affording opportunity of hearing to respondent no. 4,
preferably within four weeks from the date the representation is so filed.
Order Date :- 2.4.2010
Pkb/