Allahabad High Court High Court

Jitendra Bhushan Mishra vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Jitendra Bhushan Mishra vs State Of U.P. And Others on 6 August, 2010
Court No. - 18

Case :- WRIT - A No. - 46413 of 2010

Petitioner :- Jitendra Bhushan Mishra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vimal Chandra Mishra
Respondent Counsel :- C. S. C.,A. K. Yadav

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner, Sri A.K. Yadav, learned counsel for
the U.P. Secondary Education Services Selection Board and learned Standing
Counsel for the State-respondents.

Petitioner applied for selection for the post of L.T. grade teacher (Hindi) in
pursuance to the advertisement No. 01 of 2009 published by the U.P.
Secondary Education Services Selection Board for the purpose within the
category concerned. However, his claim has not been considered. Hence the
present writ petition.

Sri A.K. Yadav, learned counsel for the Selection Board submits that the
claim of the petitioner shall be considered within the category qua which he
has made the application in accordance with the records available and there
should not be any apprehension in the mind of the petitioner that he will not
be provided reservation, if it is found to be applicable.

In view of the aforesaid, no further orders are required to be issued at this
stage. Let the Selection Board do the needful in accordance with law.

The present writ petition is dispsoed of accordingly.

(Arun Tandon, J.)

Order Date :- 6.8.2010
Sushil/-