Court No. - 18 Case :- WRIT - A No. - 41286 of 2010 Petitioner :- Raj Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Sheo Kinkar Singh,Ajay Subrat Singh Respondent Counsel :- C. S. C.,D. D. Chauhan,Ravi Shankar Prasad Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.
Under the impugned order passed by the District Basic Education Officer,
Fatehpur dated 9th April, 2010, a direction has been issued that respondent
no.6, Gulab Gupta be appointed as Shiksha Mitra within the reserved category
of physically handicapped after providing weightage for the purpose.
Learned counsel for the petitioner disputes the correctness of the physically
handicapped certificate submitted by respondent no.6 for appointment as
Shiksha Mitra. He submits that he is not within the said category.
I am of the considered opinion that grievance of the petitioner can be more
appropriately examined by respondent no.2 at the first instance.
The present writ petition is disposed of by providing that the petitioner may
make a representation, ventilating his grievances, supported by such
documents as may be advised, before respondent no.2 within two weeks from
today, along with a certified copy of this order. On such representation being
made, respondent no. 2 shall consider and decide the same, in accordance
with law by means of a reasoned speaking order, preferably within six weeks
from the date the representation is made after affording opportunity of hearing
to respondent no.6.
(Arun Tandon, J.)
Order Date :- 19.7.2010
Sushil/-