Allahabad High Court High Court

Atma Prakash Narayan vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Atma Prakash Narayan vs State Of U.P. And Others on 6 August, 2010
Court No. - 18

Case :- WRIT - A No. - 46178 of 2010

Petitioner :- Atma Prakash Narayan
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Kunwar Ajay Singh
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

It is stated that persons lower in merit than the petitioner
within the category concerned, have been admitted to BTC
Course, 2010, ignoring the claim of the petitioner. Hence this
petition.

In the facts and circumstances of the case, I am of the
considered opinion that the grievance of the writ petitioner
can be more appropriately examined by the respondent no. 4,
at the first instance.

Accordingly the present writ petition is disposed of with liberty
to the petitioner to make a representation ventilating all his
grievances before respondent no. 4, within two weeks from
today, along with a certified copy of this order. On such a
representation being made the respondent no. 4 shall call for
the records and shall pass a reasoned speaking order
preferably within six weeks thereafter.
Dated : 06.08.2010
VR/46178/10