Court No. - 39 Case :- WRIT - C No. - 42490 of 2010 Petitioner :- Ramveer Singh & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- J.K. Srivastava Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The relief claimed in the present writ petition is for a direction upon the
Director/Deputy Director, Industrial Examination Board, Government, I.T.I.
Campus, Aliganj, U.P., Lucknow to declare the examination result of the
petitioners of the 2009 examination in which they had appeared.
It is submitted that the Principal, Government Industrial Training Institution,
Agra has sent communications dated 28.4.2010 and 7.5.2010 for declaration
of result but till date no order has been passed by the Director/Deputy
Director, Industrial Examination Board, Government, I.T.I. Campus, Aliganj,
U.P., Lucknow.
Learned Standing Counsel states that the representation shall be examined and
appropriate decision shall be taken expeditiously.
In view of the aforesaid facts, this petition is disposed of with a direction to
the Director/Deputy Director, Industrial Examination Board, Government,
I.T.I. Campus, Aliganj, U.P., Lucknow to examine the papers submitted by
the Principal, Government Industrial Training Institution, Agra and take an
appropriate decision expeditiously preferably within one month from the date
of service of a certified copy of this order.
It is made clear that the Court has not adjudicated upon the merits, which shall
be examined by the Director/Deputy Director, Industrial Examination Board,
Government, I.T.I. Campus, Aliganj, U.P., Lucknow, in accordance with law.
Order Date :- 23.7.2010
Kpy