Allahabad High Court High Court

Garvit Agrawal Minor S/O Mahesh … vs Union Of India Thru Secretary … on 12 July, 2010

Allahabad High Court
Garvit Agrawal Minor S/O Mahesh … vs Union Of India Thru Secretary … on 12 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 3879 of 2010

Petitioner :- Garvit Agrawal Minor S/O Mahesh Chandra Agrawal Thru
Father
Respondent :- Union Of India Thru Secretary Human Resource Dev. &
Ors.
Petitioner Counsel :- Rajieu Kumar Tripathi,Brij Raj Tripathi
Respondent Counsel :- A.S.G

Hon'ble Rajiv Sharma,J.

Sri Amarnath Singh Baghel, learned Counsel appearing on behalf of
opposite party No.1, has raised a preliminary objection that the instant
writ petition has been filed against the order dated 12.5.2010, passed by
the opposite party No.3-Assistant Secretary, Council for the Indian
School Certificate Examination, New Delhi and as opposite party No.3 is
neither the State nor the authority within the meaning of Article 12 of the
Constitution of India and as such, the instant writ petition is not
maintainable under Article 226 of the Constitution of India.

At this stage, learned Counsel for the petitioner submits that he may be
granted two days time to prepare the case.

Time is allowed, as prayed.

List the matter on 14.7.2010.

Order Date :- 12.7.2010
Ajit/-