Court No. - 18 Case :- WRIT - A No. - 1960 of 2010 Petitioner :- Smt. Prem Lata Respondent :- State Of U.P. & Others Petitioner Counsel :- Anoop Mishra Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The grievance of the petitioner is that in pursuance to the
advertisement for Special BTC course 2008 in district Maharajganj
she had applied and was allotted control no. 5321319 for the
purposes of attending training and the course.
Petitioner is an OBC candidate and has obtained 232.05 quality
point marks for selection whereas the last selection in the said
category was made on 228.98 quality point marks. Despite her
selection and allotment of control number she has not been
permitted to attend the training.
The grievance of the petitioner can be looked into by the Principal,
District Education and Training Institute, Maharajganj, respondent
no. 4.
Learned Standing counsel also submits that the grievance of the
petitioner shall be taken care of by the respondent no. 4 and he has
no objection if he is directed to pass a reasoned order for not
permitting the petitioner to attend the course.
In view of the aforesaid facts and circumstances and the
submission made, without expressing any opinion on the merits of
the claim of the petitioner, the writ petition is finally disposed of
with the consent of the parties with liberty to the petitioner to
make a representation ventilating her grievance along with
certified copy of this order before the respondent no.4 within two
weeks from today. In case such a representation is made within the
time stipulated, the respondent no. 4 is directed to consider and
decide the same by a speaking and reasoned order in accordance
with law as expeditiously as possible preferably within a period of
6 weeks from the date of submission of the representation.
Petition disposed of.
Order Date :- 22.1.2010
SKS