Allahabad High Court High Court

Abhibhawak Sangh Chaudhary G. … vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Abhibhawak Sangh Chaudhary G. … vs State Of U.P. & Others on 28 January, 2010
Court No. - 39

Case :- WRIT - C No. - 4109 of 2010

Petitioner :- Abhibhawak Sangh Chaudhary G. Uchchtar
Madhyamic Vidy. & Anr
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K. Yadav
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioners are aggrieved by the decision taken by the District
Level Committee not to allot the petitioner-Institution a centre for
the 2010 Examinations to be conducted by the Board of High
School and Intermediate Education, U.P.

Learned Standing Counsel appearing for the respondents states
that against the aforesaid decision taken by the District Level
Committee, the petitioners can approach the Regional Level
Committee for redressal of the grievance in terms of the
Government Order dated 27th August, 2009.

In view of the aforesaid, the Court declines to entertain this
petition but leaves it open to the petitioners to approach the
Regional Level Committee for redressal of the grievance. The
Court has no reason to doubt that in case such a representation is
filed before the Regional Level Committee, the same shall be
decided expeditiously, preferably within a period of two weeks
from the date of filing of the representation.

The writ petition is dismissed subject to the observations made
above.

Order Date :- 28.1.2010
GS