Allahabad High Court High Court

Dr.Prerna Gupta vs State Of U.P. Through … on 22 July, 2010

Allahabad High Court
Dr.Prerna Gupta vs State Of U.P. Through … on 22 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4058 of 2010

Petitioner :- Dr.Prerna Gupta
Respondent :- State Of U.P. Through Secy.Medical Edu.And Training
Lko.
Petitioner Counsel :- Vinay Mishra
Respondent Counsel :- C.S.C.,Sanjay Bhasin

Hon'ble Rajiv Sharma,J.

Heard Mr. Vinay Mishra, learned Counsel for the petitioner and Mr.
Sanjay Bhasin, learned Counsel for the opposite party no.2.

Brief facts of the case are that UPPGMEE – 2010 examinations were
conducted by the Department of Medical and Education and Training
Uttar Pradesh through Chatrapati Sahuji Medical University for various
post-graduation courses in different branches and the petitioner
appeared for the same. The petitioner is a meritorious student and
appeared for the aforesaid examination and she got the rank of 764. On
the basis of rank, she participated in the counselling. While giving her
option, the petitioner had given her first option for Lucknow, whereas
vide order dated 30.6.2010, the petitioner was allotted G.S.V.M. Medical
College,Kanpur for pursing M.S.(Anatomy).

Learned Counsel for the petitioner submits that as the petitioner has a
small girl child in her lap and she is resident of Lucknow, she moved a
representation to the authority concerned to pursue her course from
Kanpur to Lucknow.

Mr. Sanjay Bhsin, learned Counsel for the opposite party No.2 states
that there is no provision to transfer a person from one college to
another.

At this stage, learned Counsel for the petitioner submits that liberty may
be granted to the petitioner to move a representation to the authority
concerned and the same may be directed to be decided, expeditiously,
to which Mr. Sanjay Bhasin, has no objection.

Accordingly, the writ petition is dismissed. However, liberty is granted to
the petitioner for filing a representation ventilating her grievances and
the same shall be decided by the authority concerned, within a period of
one month, from the date of presentation of a certified copy of this order,
in case it is moved within one week from today.

Order Date :- 22.7.2010
lakshman