Allahabad High Court High Court

Shailendra Kumar Singh & Others vs State Of U.P. Thru Secy. Medical & … on 11 January, 2010

Allahabad High Court
Shailendra Kumar Singh & Others vs State Of U.P. Thru Secy. Medical & … on 11 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 3092 of 2009

Petitioner :- Shailendra Kumar Singh & Others
Respondent :- State Of U.P. Thru Secy. Medical & Health & Others
Petitioner Counsel :- Shivam Sharma
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Heard Sri Shivam Sharma, learned counsel for the petitioner and the learned
standing counsel for the opposite parties.

Mr. Shivam Sharma has informed that in pursuance of
the order passed on 21.5. 2009, the opposite parties has allowed the
petitioners to appear in the interview. whereas the result of the other
candidates has been declared, while the result of the petitioners have not been
declared on the ground that the Court had only directed the opposite parties
to allow the petitioners in the interview, hence the result of the petitioners has
been withheld.

The purpose of the writ petition was that the petitioners may not be denied a
chance to appear before the selection committee for one reason or the other
and this Court while directing to allow the petitioners to appear before the
interview committee, had naturally desired that the petitioners may be treated
fairly according to their merits. It is needless to say that the purpose of
allowing the petitioners to appear in the interview will be frustrated, if the
result of the petitioners is not declared.

However, since the opposite parties have taken a technical plea, this Court
expressly directs that the result of the petitioners may also be declared within
a period of fifteen days from the date of production of a certified copy of this
order before the opposite parties.

List thereafter.

Order Date :- 11.1.2010
Sadiq