Court No. - 22 Case :- SERVICE SINGLE No. - 4435 of 2010 Petitioner :- Satyawan Gaur S/O Late Ram Sewak Gaur Respondent :- State Of U.P. Thru Secretary Intermediate Education & Ors. Petitioner Counsel :- Som Kartik Respondent Counsel :- Cs.C..,H.S. Jain Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner and Sri H.S. Jain, counsel for the
Service Selection Board.
the present petition has been filed mainly on the ground that the petitioner was
not called for interview being the senior most teacher and therefore, the entire
selection is vitiated.
Counsel for the Board was directed to seek instructions and he has produced
the record and from the record it is evident that call letters were sent to the
Joint Director of Education, D.I.O.S., Manager of the institution as well as to
the first and second senior most teachers, therefore, it cannot be presumed that
no notice was issued to the petitioner.
It appears that the petitioner has filed this petition making incorrect facts and
has tried to misuse the process of the Court. The record goes to indicate that
registered notices were issued and so the presumption under law lies that the
said notices were received by the respective persons. Apart from it, if the
petitioner has not received any call letter, he ought to have approached this
Court at the earliest, so that a direction could have been issued in his favour.
In these circumstances, no interference is required by this Court.
Petition is devoid of merit. It is accordingly dismissed.
Order Date :- 12.7.2010
Rao/-