Allahabad High Court High Court

Shiv Mohan Singh & Another vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Shiv Mohan Singh & Another vs State Of U.P. & Others on 2 April, 2010
Court No. - 18

Case :- WRIT - A No. - 17738 of 2010

Petitioner :- Shiv Mohan Singh & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- I.P. Singh,P.K. Chauhan
Respondent Counsel :- C.S.C.,A.K. Yadav

Hon'ble Arun Tandon,J.

Heard learned counsel for the parties.

Petitioners are the applicants for the post of TGT as well as for the post of
PGT, as published by the U.P. Secondary Education Services Selection
Board. They have been issued admit card. There is no recital in the admit card
qua the reserve category to which they belong. Although the petitioners have
applied within the reserved category of Physically Handicapped, Dependent
of Freedom Fighter and Ex-Serviceman. Petitioners submit that there is every
likelihood that the benefit of such reservation shall not be provided.
In the opinion of the Court, writ petition is totally misplaced. Mere non-
mention of the category in the admit card will not mean that the petitioner will
not be provided the benefit of reservation applicable, if in the application they
have claimed such benefit of reservation and the claim is supported by
relevant documents.

In view of the aforesaid, writ petition is disposed of by permitting the
petitioners to make a representation ventilating all their grievances before
respondent no. 2 within two weeks from today along with certified copy of
this order. On such representation being filed, respondent no. 2 shall consider
and decide the same by means of a reasoned speaking order, preferably within
four weeks thereafter.

Order Date :- 2.4.2010
Pkb/