Court No. - 18 Case :- WRIT - A No. - 4038 of 2010 Petitioner :- Devi Prasad Respondent :- State Of U.P. & Others Petitioner Counsel :- J.S. Kashyap,Stuti Singh,Suman Lata Shukla Respondent Counsel :- C.S.C. Hon'ble Sudhir Agarwal, J.
Heard learned counsel for the petitioner and learned Standing Counsel and Sri
J.N. Maurya, Advocate for the respondents.
The grievance of the petitioner is that she has applied for B.T.C. Training
2004 and had also secured marks higher than the last selected candidate in the
category to which she has applied but has not been called for training. In this
regard she has already made representation dated 29.06.2009 to the
respondent no. 4 but the same has not been decided till date.
Learned Standing Counsel fairly submits that in case any such representation
is pending before the respondent no. 4 the same shall be considered and
decided expeditiously.
In view of the above, without expressing any opinion on the merits of the
issue and considering the facts and circumstances of the case, this writ
petition is disposed of finally with a direction to the respondent no. 4 to
consider and decide petitioner’s representation dated 29.06.2009 (Annexure-6
to the writ petition) by a speaking order within a period of two months from
the date of production of a certified copy of this order.
Dt/-28.01.2010
AK-4038/10