Court No. - 18 Case :- WRIT - A No. - 43341 of 2010 Petitioner :- Brajesh Yadav Respondent :- State Of U.P. And Others Petitioner Counsel :- Manish Kumar Nigam,Pawan Kumar Srivastava Respondent Counsel :- C. S. C. Hon'ble Arun Tandon,J.
Learned counsel for the petitioner is permitted to implead Principal, District
Institute of Education and Training, Gorakhpur as respondent no.4 during the
course of the day. Notice on behalf of respondent no.4 has been accepted by
learned Standing Counsel.
Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.
It is stated that the petitioner has made an application for being considered for
admission to Basic Teaching Certificate Course-2010 within the category of
physically handicapped (hearing impaired), but his result has not been
declared within the said category. Hence the present writ petition.
In the facts of the present case, I am of the considered opinion that the
grievance of the petitioner can be more appropriately examined by respondent
no.4 at the earliest.
Accordingly, the present writ petition is disposed of by providing that the
petitioner may make a representation, ventilating all his grievances, supported
by such documents, as may be advised, before respondent no.4 within two
weeks from today, along with a certified copy of this order. On such
representation being made, respondent no.4 shall consider and decide the
same, in accordance with law by means of a reasoned speaking order,
preferably within four weeks from the date the representation is filed.
(Arun Tandon, J.)
Order Date :- 27.7.2010
Sushil/-