Allahabad High Court High Court

Jyoti Verma vs State Of U.P.Thorugh The Secy. … on 13 July, 2010

Allahabad High Court
Jyoti Verma vs State Of U.P.Thorugh The Secy. … on 13 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 6694 of 2009

Petitioner :- Jyoti Verma
Respondent :- State Of U.P.Thorugh The Secy. Basic Education Deptt.
Lko.
Petitioner Counsel :- Sanjay Misra
Respondent Counsel :- C.S.C.,D.R.Misra

Hon'ble Rajiv Sharma,J.

Learned Counsel for the petitioner submits that the petitioner has
passed Prathama examination from Hindi Sahitya Sammelan, Prayag,
Allahabad, which was duly recognized in pursuant to the order passed
by the Central Government in the year 1988. The said examination has
been passed by the petitioner in the year 1998. He submits that
pursuant to the advertisement for pursuing BTC Training-2008, the
petitioner has applied and he was recommended for undergo BTC
Training-2008. While undergoing BTC Training-2008, she was directed
orally to stop the training on the ground that she has passed out
Prathama Examination from Hindi Sahitya Sammelan, Prayag,
Allahabad. Feeling aggrieved, the petitioner filed a writ petition, which
was numbered as writ petition No. 6969 of 2009 (SS) and this Court,
vide order dated 5.11.2009, disposed of the writ petition permitting the
petitioner to ventilate her grievance by moving a representation before
the opposite party No.3-Principal District Institute of Education and
Training (DIET), Ganeshpur, Barabanki and the DIET was directed to
decide the same, expeditiously, within fifteen days from the date of
receipt of a certified copy of the order by a speaking and reasoned
order.

Learned Counsel for the petitioner further submits that pursuant to the
order dated 5.11.2009, the petitioner moved a representation and the
opposite party No.3, vide order dated 11.11.2009, rejected the
petitioner’s representation. Feeling aggrieved, the petitioner has
preferred the instant writ petition.

Notice was issued and in reply thereof, counter affidavit has been filed,
wherein in para-4, it has been stated that in the Government Order No.
1186/15-11-2008 dated 14.11.2008, a copy of which has been annexed
as CA-I to the counter affidavit, it has been provided that Prathama is
not equivalent to the High School examination conducted by the U.P.
Board.

Learned Standing Counsel fails to indicate as to whether on the date of
passing of the petitioner as Prathama in the year 1998, Prathama has
been recognized by the State equivalent to High School.

Let an affidavit to the same effect be filed by the learned Standing
Counsel within fifteen days.

List immediately thereafter.

Order Date :- 13.7.2010
Ajit/-