Court No. - 38 Case :- WRIT - A No. - 35982 of 2010 Petitioner :- Pankaj Kumar Maurya And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- B.D. Mishra Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
Learned counsel for the petitioner submits that the petitioner was
selected for Special BTC Training Course-2007 and he has been
permitted to complete training, however, without any specific
order he is not being permitted to appear in the final examination.
It appears that the petitioner has passed High School from Gurukul
Vishwavidyalay, Vrindavan in the year 1996 which is not a
recognized university. The submission of the learned counsel for
the petitioner is that though the aforesaid Vishwavidyalay is not a
recognized university but the certificate of High School granted by
it has not been derecognized.
In view of above learned Standing counsel prays for and is granted
three weeks’ time to file counter affidavit. One week thereafter is
allowed to the petitioner to file rejoinder affidavit.
List thereafter.
In the meantime in view of the similar orders passed in other writ
petitions one of which being writ petition no. 11607 of 2010,
petitioner is permitted to appear in the examination provisionally
but his result will not be declared and shall be subject to the final
decision of this writ petition.
Order Date :- 21.6.2010
SR