Allahabad High Court High Court

Km. Afreen Siddiqui vs State Of U.P. And Others on 19 July, 2010

Allahabad High Court
Km. Afreen Siddiqui vs State Of U.P. And Others on 19 July, 2010
Court No. - 18

Case :- WRIT - A No. - 41179 of 2010

Petitioner :- Km. Afreen Siddiqui
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajeev Tiwari
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Petitioner challenges the select list enclosed as Annexure-8 to the writ
petition. The list itself records that the same is only an interim select list.
Petitioner may, therefore, represent his grievance in the matter of non-
selection before respondent no. 2 at the first instance.
In view of the aforesaid, writ petition is disposed of with liberty to the
petitioner to make a representation ventilating all her grievances before
respondent no. 2 within two weeks from today along with certified copy of
this order. On such representation being made, respondent no. 2 shall consider
and decide the same by means of a reasoned speaking order, preferably within
six weeks from the date the representation is so filed.
Order Date :- 19.7.2010
Pkb/