Court No. - 3 Case :- MISC. SINGLE No. - 3162 of 2003 Petitioner :- Shyam Sunder & Anr. Respondent :- State Of U.P. Thru Secy. Basic Education & 4 Ors. Petitioner Counsel :- Nakul Dubey Respondent Counsel :- C.S.C.,Mukund Tewari Hon'ble Shri Narayan Shukla,J.
Learned Standing Counsel informs that for the Academic Session 2001-2002
i.e. the Regular BTC Course 2001, has been cancelled by means of
Government Order dated 20th of October, 2005 and accordingly he submits
that the matter has become infructuous.
In the light of this fact he is invited to file the affidavit and bring on record the
said Government Order so that an appropriate order can be passed in the
matter, for which two weeks time is allowed.
Since the learned counsel for the petitioner disputes the aforesaid cancellation
and submits that some candidates selected in the said very selection have been
permitted to join and still they are discharging their duties, I hereby call upon
the learned Standing Counsel to clarify this position also through the affidavit.
List on 27th of August, 2010.
Order Date :- 11.8.2010
Banswar