Allahabad High Court High Court

Pradipika vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Pradipika vs State Of U.P. And Others on 2 August, 2010
Court No. - 18

Case :- WRIT - A No. - 44908 of 2010

Petitioner :- Pradipika
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sunil Kumar Yadav
Respondent Counsel :- C. S. C.,Har Vilas Srivastava

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Claim of the petitioner for admission to Basic Teaching Certificate Course-
2010 in pursuance to the advertisement published for the purpose has not been
considered on the ground that she has passed her Adhikari Pariksha in the
year 2002, from Gurukul Vishwavidyalaya, Vrindavan, Mathura.

Learned counsel for the petitioner submits that in view Government
Notification dated 19th September, 2008, the degrees granted upto 2008 by
the aforesaid University has to be treated to be valid.

In the facts of the present case, the grievance of the petitioner can be more
appropriately examined by respondent no. 4 at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioners may make a representation, ventilating her grievances, supported
by such documents as may be advised, before respondent no.4 within two
weeks from today, along with a certified copy of this order. On such
representation being made, respondent no.4 shall consider and decide the
same, in accordance with law,by means of a reasoned speaking order,
preferalby within four weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 2.8.2010
Sushil/-