Allahabad High Court High Court

Lalikant Yadav And Others vs State Of U.P. And Others on 22 July, 2010

Allahabad High Court
Lalikant Yadav And Others vs State Of U.P. And Others on 22 July, 2010
Court No. - 18

Case :- WRIT - A No. - 42399 of 2010

Petitioner :- Lalikant Yadav And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sadhu Sharan
Respondent Counsel :- C. S. C.,K. S. Kushwaha

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Learned counsel for the petitioners submits that the petitioners are entitled to
be considered within the category of Shiksha Mitra and the respondents are
under legal obligation to declare a separate cut off merit for Shiksha Mitras
within the science stream and arts stream male/female qua admission for
Basic Teaching Certificate Course-2010.

I am of the considered opinion that the grievance raised on behalf of the
petitioners can be more appropriately examined by respondent no. 2 at the
first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioners may make a representation ventilating their grievances, supported
by such documents as may be advised, before respondent no.2 within two
weeks from today, along with a certified copy of this order. On such
representation being made, respondent no.2 shall consider and decide the
same, in accordance with law by means of a reasoned speaking order,
preferably within four weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 22.7.2010
Sushil/-