Court No. - 18 Case :- WRIT - A No. - 42399 of 2010 Petitioner :- Lalikant Yadav And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Sadhu Sharan Respondent Counsel :- C. S. C.,K. S. Kushwaha Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.
Learned counsel for the petitioners submits that the petitioners are entitled to
be considered within the category of Shiksha Mitra and the respondents are
under legal obligation to declare a separate cut off merit for Shiksha Mitras
within the science stream and arts stream male/female qua admission for
Basic Teaching Certificate Course-2010.
I am of the considered opinion that the grievance raised on behalf of the
petitioners can be more appropriately examined by respondent no. 2 at the
first instance.
Accordingly, the present writ petition is disposed of by providing that the
petitioners may make a representation ventilating their grievances, supported
by such documents as may be advised, before respondent no.2 within two
weeks from today, along with a certified copy of this order. On such
representation being made, respondent no.2 shall consider and decide the
same, in accordance with law by means of a reasoned speaking order,
preferably within four weeks from the date the representation is made.
(Arun Tandon, J.)
Order Date :- 22.7.2010
Sushil/-