Allahabad High Court High Court

Anil Kumar Singh vs State Of U.P. And Others on 1 July, 2010

Allahabad High Court
Anil Kumar Singh vs State Of U.P. And Others on 1 July, 2010
Court No. - 18

Case :- WRIT - A No. - 37486 of 2010

Petitioner :- Anil Kumar Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.L. Yadav
Respondent Counsel :- C.S.C.,D.P. Singh

Hon'ble Arun Tandon,J.

Petitioner has admittedly dispatched his application by registered post on 08th
June, 2010 for B.T.C. Training Course-2010. Reference- paragraph 5 of the
writ petition. Under the advertisement last date for receipt of the application
by speed/registered post was provided as 08th June, 2010. In normal course of
business letter registered on 08th June, 2010 cannot be delivered at its
destination on the same day and therefore no reasonable man can have
presumed that the letter dispatched on 08th June, 2010 could be delivered in
normal course of business on the same day.

This Court, therefore, holds that the petitioner is guilty of non-submission of
the application within the cut of date mentioned in the advertisement. Writ
petition lacks merit and is dismissed.

Order Date :- 1.7.2010
Pkb/