Allahabad High Court High Court

Hemlata Pathak vs State Of U.P. And Others on 9 July, 2010

Allahabad High Court
Hemlata Pathak vs State Of U.P. And Others on 9 July, 2010
Court No. - 18

Case :- WRIT - A No. - 39469 of 2010

Petitioner :- Hemlata Pathak
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Atul Kumar Shahi,Anil Kumar Aditya
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

It is stated that persons lower in merit than the petitioner have
been invited for counselling ignoring the claim of the
petitioner within the category concerned. Hence this petition.
I am of the considered opinion that the grievance of the writ
petitioner needs immediate attention of respondent no. 4.
Accordingly the present writ petition is disposed of with liberty
to the petitioner to make a representation ventilating all her
grievances before respondent no. 4, within two weeks from
today, along with a certified copy of this order. On such a
representation being made the respondent no. 4 shall call for
the records and shall pass a reasoned speaking order
preferably within four weeks, thereafter.
Dated : 09.07.2010
VR/39469/10