Court No. - 18 Case :- WRIT - A No. - 39268 of 2010 Petitioner :- Baby Sharma Respondent :- State Of U.P. And Others Petitioner Counsel :- Siddharth Respondent Counsel :- C. S. C.,R. A. Akhtar Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioner and learned Standing Counsel
for the State-respondents.
It is stated on behalf of the petitioner that despite his having secured
better quality point marks than the last selected candidate for
admission to Basic Teaching Certificate Course-2010 within the
category to which the petitioner belongs, he has not been selected.
I am of the considered opinion that the grievance raised on behalf of
the petitioner 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 petitioner may make a representation, ventilating his grievances,
supported by such documents as may be advised, before respodnent
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, preferalby within four weeks from the date
the representation is made.
(Arun Tandon, J.)
Order Date :- 8.7.2010
Sushil/-