Court No. - 36 Case :- SPECIAL APPEAL DEFECTIVE No. - 338 of 2001 Petitioner :- Director, State Council Of Education Research & T. Lko. Respondent :- Rajnish Kumar Singh Petitioner Counsel :- Addl. C.S.C. Respondent Counsel :- Namwar Singh Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
The appeal is delayed by 250 days.
Cause shown in the affidavit is sufficient, delay in filing the appeal is
condoned.
The order under challenge is of the learned Single Judge by which after
rejection of the petitioner’s claim in respect to his Special B.T.C. Training
Course, that was accepted/allowed.
Pursuant to the orders of learned Single Judge, petitioner claims to have
completed the training and result was also declared and, thereafter, he got the
job and is getting salary.
On the facts and details so noticed we are not satisfied that any good ground is
made out to interfere in the decision of learned Single Judge.
The appeal fails and is dismissed.
Order Date :- 1.7.2010
M/A.