Allahabad High Court High Court

Shweta Singh vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Shweta Singh vs State Of U.P. & Others on 3 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5499 of 2010

Petitioner :- Shweta Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Siddharth Khare,Ashok Khare
Respondent Counsel :- C.S.C.,P.K. Bhardwaj

Hon'ble Shishir Kumar,J.

Learned Standing Counsel accepts notice on behalf of respondents may file
counter affidavit within a period of one month. Petitioner will have two weeks
thereafter to file rejoinder affidavit.

List immediately after expiry of aforesaid period.

It has been submitted by learned counsel for petitioner that last date for
submission of form was 14.2.2009 and a specific mention was made in the
advertisement that in case, failure of producing of receipt there will be a
presumption that form has not been submitted in time. From perusal of the
order impugned, it appears that only on the basis of statement of petitioner
and one or two persons, a presumption has been taken that form of respondent
was submitted in time.

In such situation, petitioner is entitled for interim relief.

Till the next date of listing petitioner is permitted to continue training and
accordingly she will be considered for appointment.

Order Date :- 3.2.2010
SKD