Allahabad High Court High Court

Harnath Singh vs State Of U.P. And Others on 25 June, 2010

Allahabad High Court
Harnath Singh vs State Of U.P. And Others on 25 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36759 of 2010

Petitioner :- Harnath Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- P.S. Yadav
Respondent Counsel :- C.S.C.,D.D. Chauhan,J.N. Maurya

Hon'ble Pankaj Mithal,J.

Heard learned counsel for the petitioner and Sri J.N.Maurya, learned counsel
for respondent no.4.

The petitioner is aggrieved by the appointment of respondent no.6 as Shiksha
Mitra.

It is contended that in view of Government Order dated 1.7.2000 modified
vide Government Order dated 10.10.2010 the candidates having qualification
of B.Ed./L.T. are to be given weightage. The petitioner is B.Ed. but no
weightage on that account has been given to him. The petitioner in this
connection has submitted a representation dated 2.5.2010 (Annexure – 8 to
the writ petition) to the District Magistrate.

In view of the facts and circumstances, the writ petition is disposed of finally
with the direction to the District Magistrate, respondent no.4 to consider and
decide the aforesaid representation of the petitioner, after affording
opportunity to all concerned, as expeditiously as possible, preferably within a
period of six weeks from the date of presentation of a certified copy of this
order.

Order Date :- 25.6.2010
BK