Allahabad High Court High Court

Ashok Kumar Kesharwani vs Sate Of U.P. And Others on 21 July, 2010

Allahabad High Court
Ashok Kumar Kesharwani vs Sate Of U.P. And Others on 21 July, 2010
Court No. - 18

Case :- WRIT - A No. - 42048 of 2010

Petitioner :- Ashok Kumar Kesharwani
Respondent :- Sate Of U.P. And Others
Petitioner Counsel :- Ravesh Kumar Singh,Shiv Narayan Patel
Respondent Counsel :- C. S. C.,R. A. Akhtar,Ravi Shankar Prasad

Hon'ble Arun Tandon,J.

Petitioner has been non-suited in the matter of admission to B.T.C. Training
Course-2010 on the ground that he has not passed Intermediate Examination.
Counsel for the petitioner submits that the petitioner after passing his High
School Examination was admitted to three years diploma course in
Electronics Engineering, the examination whereof was conducted by the
Board of Technical Education U.P., Lucknow. Thereafter the petitioner has
been admitted to B.Tech. Degree in Leather Technology in pursuance to an
entrance examination conducted by the U. P. Technical University, Lucknow.
He, therefore, submits that three years diploma obtained by the petitioner
from the Board of Technical Education has to be treated to be equivalent to
Intermediate Examination in view of Regulation 17 (Cha) of Chapter-XII of
Part-II-B of the Regulations framed under the Intermediate Education Act.
Let Standing Counsel obtain instructions in the matter from the Madhyamik
Shiksha Parishad U.P., Allahabad as well as from the State Government by
the next date.

List on 28th July, 2010.

Order Date :- 21.7.2010
Pkb/