Allahabad High Court High Court

Surya Prakash Sharma vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Surya Prakash Sharma vs State Of U.P. And Others on 20 July, 2010
Court No. - 18

Case :- WRIT - A No. - 41573 of 2010

Petitioner :- Surya Prakash Sharma
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Kumar Singh,S. K. Rai
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Petitioner claims consideration of his claim for appointment to B.T.C.
Training Course-2010 within the quota reserved for Ex-Serviceman.
I am of the considered opinion that the matter may be required to be
considered by respondent no. 3 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 his grievances before
respondent no. 3 within two weeks from today along with certified copy of
this order. On such representation being made, respondent no. 3 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 :- 20.7.2010
Pkb/