Court No. - 18 Case :- WRIT - A No. - 42392 of 2010 Petitioner :- Arvind Lal Respondent :- State Of U.P. And Others Petitioner Counsel :- S. S. Maurya Respondent Counsel :- C. S. C.,S. R. Singh 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 he has answered 93 questions out of
125 correctly in the written examination held by the U.P. Secondary
Education Services Selection Board for the post of Trained Graduate Teacher
(physical education). However, his answers to the questions have not been
correct evaluated and therefore, he has been excluded from the zone of
consideration.
I am of the considered opinion that the grievance raised on behalf of the
petitioner can be 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 respondent 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, preferably
within four weeks from the date the representation is made.
(Arun Tandon, J.)
Order Date :- 22.7.2010
Sushil/-