Allahabad High Court High Court

Ghanshyam Tiwari S/O Dwarika … vs State Of U.P. Thru Secy. Basic … on 7 January, 2010

Allahabad High Court
Ghanshyam Tiwari S/O Dwarika … vs State Of U.P. Thru Secy. Basic … on 7 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 35 of 2010

Petitioner :- Ghanshyam Tiwari S/O Dwarika Prasad Tiwari
Respondent :- State Of U.P. Thru Secy. Basic Education & Ors.
Petitioner Counsel :- L.P. Singh
Respondent Counsel :- C.S.C.,A.M. Tripathi,Vishal Verma

Hon'ble Shabihul Hasnain,J.

Heard Sri L. P. Singh, learned counsel for the petitioner and Sri Vishal Verma
for the opposite party No.s 4 and 5 while Sri A. M. Tripathi has put in
appearance for opposite party No.2. Opposite party No.1 is represented by
learned Standing counsel.

Some information is being required to be submitted from all the Shiksha
Mitra in pursuance of some government order. The only case of the petitioner
is that his certificate has not been accepted by the Assistant Basic Shiksha
Adhikari. In this regard he has made a complaint/representation to the Basic
Shiksha Adhikari, who has not paid heed to it. Limited prayer is that his
representation dated 22.11.2009 may be decided by the Basic Shiksha
Adhikari, expeditiously.

It is ordered accordingly.

Petition is finally disposed of.

Order Date :- 7.1.2010
RKM.