Court No. - 38 Case :- WRIT - A No. - 36751 of 2010 Petitioner :- Raj Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- D.S. Srivastava Respondent Counsel :- C.S.C.,Anuj Kumar,Vimal Chandra Mishra Hon'ble Pankaj Mithal,J.
The petitioner was appointed as Shiksha Mitra in the Sessions
2006-07. The said appointment has been cancelled by the District
Magistrate by the impugned order dated 04.06.2010. The District
Magistrate on verification of records from the Jan Seva Inter
College, Karvi and Adarsh Inter College Kapna Itaura, Chitrakoot
came to the conclusion that the petitioner has appeared and passed
High School from two different institutions by changing his date
of birth.
In the above facts and circumstances, the conduct of the petitioner
in obtaining appointment as Shiksha Mitra is not very clean and
fair, and do cast a suspicion about his correct date of birth.
Therefore, I do not consider it to be a fit case to exercise my
discretionary powers under Article 226 of the Constitution of
India.
The writ petition, as such, lacks merit and is dismissed.
Order Date :- 25.6.2010
vinay