Allahabad High Court High Court

Vikash Chaudhary vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Vikash Chaudhary vs State Of U.P. And Others on 5 August, 2010
Court No. - 18

Case :- WRIT - A No. - 45917 of 2010

Petitioner :- Vikash Chaudhary
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. K. Shukla
Respondent Counsel :- C. S. C.,R. A. Akhtar

Hon'ble Arun Tandon,J.

Heard learned counsel for the parties.

This writ petition has been filed for a mandamus commanding the
respondents to consider the candidature of petitioner for Special
B.T.C. Training-2007 under respective category and to send
them for training.

Though, petitioner was in merit but claim of the petitioner has not
been considered on the ground that hisdegree of B.P.Ed. is from
a University situate outside the State of U.P. as such he is not
entitled to be admitted to B.T.C. Course. Petitioner has placed
reliance upon a judgment in Special Appeal No. 186 of 2008
(Dheerendra Kumar and others vs. State of U.P. and others)
decided on 12.03.2008.

In view of the said judgment, petitioner is entitled to be
considered and admitted as per merit.

In view of the aforesaid fact, this writ petition is being disposed of
finally directing the respondent to consider the case of petitioner
on merit and, if selected, he should be sent for training. Orders
after consideration be passed by respondent no. 4 within a period
of two weeks from the date of filing of a certified copy of this
order. Respondent no.4 shall also verify as to whether the
institution from where the petitioner has obtained the B.P.Ed.
degree, was recognized by the National Council for Teachers’
Education for the relevant year or not.

With these observations the writ petition is disposed of finally.
Dated : 05.08.2010
VR/45917/10