Allahabad High Court High Court

Neelam Shukla vs District Magistrate Pratapgarh … on 30 July, 2010

Allahabad High Court
Neelam Shukla vs District Magistrate Pratapgarh … on 30 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5298 of 2010

Petitioner :- Neelam Shukla
Respondent :- District Magistrate Pratapgarh And Another
Petitioner Counsel :- Vinay Mishra
Respondent Counsel :- C.S.C.,A.M.Tripathi

Hon'ble Satyendra Singh Chauhan,J.

Heard Sri Vinay Misra, learned counsel for the petitioner and Sri Lalit Tewari
holding brief of Sri A.M.Tripathi for opposite party No.2 as well as learned
Standing counsel for opposite party No.1.
Case of the petitioner is that she has already been selected and the
appointment letter has been issued to her but for some reasons she is not being
sent for training by the Basic Shikash Adhikari.
There appears to be a simple lack of initiative on the part of the Basic Shiksha
Adhkari.

Accordingly, this petition is disposed of with a direction to the concerned
authority to immediately consider the case of the petitioner and send her for
training within fifteen days from the date a certified copy of this order is
placed before him.

With these observations the petition stands disposed of.
Order Date :- 30.7.2010
RBS/-