Allahabad High Court High Court

Priyanka Devi And Another vs State Of U.P. And Others on 3 August, 2010

Allahabad High Court
Priyanka Devi And Another vs State Of U.P. And Others on 3 August, 2010
Court No. - 18

Case :- WRIT - A No. - 45466 of 2010

Petitioner :- Priyanka Devi And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Gautam Baghel
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

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

Petitioners applied for admission to Basic Teaching Certificate Course-2010
in pursuance to the advertisement published for the purpose. Their application
have not been considered on the ground that their high school mark-sheets
were not enclosed along with the application form submitted by them which
fact is disputed by the petitioners.

In the facts of the circumstances of the case, I am of the considered opinion
that the grievance of the petitioners 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 their 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,
preferably within four weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 3.8.2010
Sushil/-