Allahabad High Court High Court

Shilpi Arya vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Shilpi Arya vs State Of U.P. And Others on 20 July, 2010
Court No. - 18

Case :- WRIT - A No. - 41536 of 2010

Petitioner :- Shilpi Arya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- K. P. Pandey
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

It is alleged that persons lower in merit, within the category
concerned, than the petitioner have been admitted to B.T.C.
Course 2010 by passing the claim of the petitioner, hence this
petition.

I am of the considered opinion that the grievance of the petitioner
can be appropriately examined by the respondent no.4, at the first
instance.

In view of the aforesaid, writ petition is disposed of with liberty to
the petitioner to make a representation ventilating all his
grievances before respondent no.4 within two weeks from today
along with certified copy of this order. On such representation
being made, respondent no.4 shall consider and decide the same by
means of a reasoned speaking order, preferably within four weeks
from the date the representation is so filed.

Order Date :- 20.7.2010
AKJ