Allahabad High Court High Court

Nimisha Tripathi vs Union Of India And Others on 25 June, 2010

Allahabad High Court
Nimisha Tripathi vs Union Of India And Others on 25 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36739 of 2010

Petitioner :- Nimisha Tripathi
Respondent :- Union Of India And Others
Petitioner Counsel :- Anand Kumar Pandey
Respondent Counsel :- C.S.C.,A.S.G.I.2010/1272

Hon'ble Pankaj Mithal,J.

The form of the petitioner for B.T.C. Training-2010 which was
sent by speed post on 05.06.2010 much before the last date of
submission i.e. 08.06.2010 has not been accepted and has been
returned undelivered.

Learned counsel for the petitioner has placed reliance upon the
Division Bench decision of this Court in the case of Ramendra
Srivastava Vs. State of U.P. and others [(2009) 3 UPLBEC
2458] wherein the Court ruled that the petitioner should not be
penalised if the forms are sent within time but are not delivered in
time due to postal delay.

Learned Standing Counsel prays for and is allowed two weeks’
time to seek instructions and to file counter affidavit.

List thereafter.

In the meantime, the Respondent No. 4 is directed to accept the
application form of the petitioner provisionally, if the same are
personally submitted before him by the petitioner within a week
from today.

Order Date :- 25.6.2010
vinay