Allahabad High Court High Court

Dilip Kumar Chaudhary vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Dilip Kumar Chaudhary vs State Of U.P. And Others on 23 July, 2010
Court No. - 18

Case :- WRIT - A No. - 42479 of 2010

Petitioner :- Dilip Kumar Chaudhary
Respondent :- State Of U.P. And Others
Petitioner Counsel :- J. N. Singh,Rajesh Yadav
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Petitioner alleges that his claim for admission to Basic Teaching Certificate
Course-2010 is not been considered within the category of ex-serviceman as
per his merit.

I am of the considered opinion that the grievance of the petitioner can be more
appropriately examined by respondent no.4 at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioner may make a representation, ventilating 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 filed, 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 made.

(Arun Tandon, J.)

Order Date :- 23.7.2010
Sushil/-