Allahabad High Court High Court

Pankaj Chaudhary vs Union Of India And Others on 23 June, 2010

Allahabad High Court
Pankaj Chaudhary vs Union Of India And Others on 23 June, 2010
Court No. - 38

Case :- WRIT - C No. - 35335 of 2010

Petitioner :- Pankaj Chaudhary
Respondent :- Union Of India And Others
Petitioner Counsel :- B.R. Sharma
Respondent Counsel :- A.S.G.I.,Naman Kumar Mishra

Hon'ble Pankaj Mithal,J.

Petitioner offered his candidature to appear in the entrance

examination which was to be held on 17th April, 2010. The
petitioner did not receive the admit card. Therefore, he represented
and sought information under the Right to Information Act
whereupon, he was informed that the admit card was dispatched to

him on 31st March, 2010 under certificate of posting. It was also
informed that in case the petitioner had not received the admit
card, he can get it download from the relevant website.
The submission of the learned counsel for the petitioner is that the
petitioner neither received the admit card nor the same could be
downloaded from the website as provided despite best efforts on
part of the petitioner.

Sri Navneet Kumar Mishra has accepted notice on behalf of
respondents. He prays for and is granted three weeks’ time to file
counter affidavit. One week thereafter is allowed to the petitioner.
List thereafter.

Order Date :- 23.6.2010
SR