Allahabad High Court High Court

Jyoti Yadav vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
Jyoti Yadav vs State Of U.P. & Others on 4 January, 2010
Court No. - 18

Case :- WRIT - A No. - 71269 of 2009

Petitioner :- Jyoti Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Preetam Yadav
Respondent Counsel :- C. S. C.,Mahesh Narain Singh,R. B.
Maurya

Hon'ble Sudhir Agarwal, J.

It is contended that under the Government Order only 10% marks
have to be added where the applicant is a divorcee woman but in
the case in hand the District Magistrate has added total average
percentage by 10 and, therefore, has acted illegally in applying the
said Government Order and cancelling the selection of the
petitioner while directing for appointment of respondent no.6.
Learned Standing Counsel representing respondents no. 1, 2, 3 and
5 prays for and is allowed two weeks’ time to file counter affidavit.

Issue notice to respondent no.6 returnable at an early date. Steps be
taken within three days. In addition to normal mode of service the
petitioner may also serve the respondent no.6 personally and shall
file affidavit of service by the next date of listing.

List after two weeks.

Order Date :- 4.1.2010
Akn