Allahabad High Court High Court

Akhil Kumar Pandey vs State Of U.P. Through … on 22 July, 2010

Allahabad High Court
Akhil Kumar Pandey vs State Of U.P. Through … on 22 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4069 of 2010

Petitioner :- Akhil Kumar Pandey
Respondent :- State Of U.P. Through Secy.Dept.Of Technical
Edu.Lucknow
Petitioner Counsel :- Shiv P.Shukla
Respondent Counsel :- C.S.C.,A.K.Verma

Hon'ble Rajiv Sharma,J.

Heard Mr. Shiv P. Shukla, learned Counsel for the petitioner and Mr. A.
K. Verma, learned Counsel for the opposite party No.2.

The grievance of the petitioner is that he has appeared in the Joint
Entrance Examination 2010 for pursuing course from U.P. Polytechnic
Colleges and he was declared successful. He was required to
participate in the counselling on 29.6.2010, but the said intimation was
received by the petitioner only on 5.7.2010.

Mr. A. K. Verma, learned Counsel for the opposite party submits that
counselling is going-in and if the petitioner is eligible, as per his version,
then he may move an application to the authority concerned and in
case, such an application is preferred, he will be considered for
counselling, which is going-on.

Accordingly, the opposite party No.2 is directed to pass appropriate
orders for allowing the petitioner to participate in the on-going
counselling, if the petitioner moves an application immediately.

With the above direction, the writ petition is disposed of.

Order Date :- 22.7.2010
lakshman