1 S.B. CIVIL WRIT PETITION NO.6308/2010 Alka Khoja vs. State of Rajasthan and Anr. DATE OF ORDER : 19.7.2010 HON'BLE MR. GOVIND MATHUR, J.
Mr. Vinit Sanadhya, for the petitioner.
Dr. G.R.Kalla, Government Counsel.
By this petition for writ a direction is sought by the
petitioner for the respondents to issue certificate in her favour
for participation in the State Level Tournament conducted from
15.10.2008 to 20.10.2008 under the Co-ordination of Principal,
Govt. Girls Senior Secondary School, Sheoganj, Distt. Sirohi.
It is pointed out by the learned counsel for the petitioner
that a request in this regard was also made by the Principal of
the school where the petitioner was undergoing studies, but of
no consequence. Issue notice, under instructions of the Court
the notice issued is accepted by Dr. G.R. Kalla, learned Govt.
Counsel.
With the consent of the parties, the matter is heard finally.
2
From the contents of the petition it appears that the
petitioner is claiming for issuance of participation certificate for
her participation in 53rd District Level (Girls) Athletics, Cultural
and Literary Competition (Tournament), 2008-2009 held under
the Co-ordination of Principal, Govt. Girls Senior Secondary
School, Sheoganj, Distt. Sirohi.
Before approaching this Court, the petitioner submitted a
notice for demand of justice to the respondents through her
counsel Shri Vinit Sanadhya. The notice for demand of justice is
available on record as Annexure-4. No response is given by the
respondents to the notice aforesaid.
Having considered all aspects of the matter, I deem it
proper to direct the respondents to take appropriate action in the
matter by dealing with contents raised by the petitioner in notice
for demand of justice dated 15.5.2010. Such action is required
to be taken within a period of three weeks from today.
With the above directions, the petition for writ stands
disposed of.
(GOVIND MATHUR)J.
RM/