Allahabad High Court High Court

Smt. Nazia Rukhsar vs State Of U.P.Through Secy. … on 22 June, 2010

Allahabad High Court
Smt. Nazia Rukhsar vs State Of U.P.Through Secy. … on 22 June, 2010
Court No. - 18

Case :- MISC. SINGLE No. - 3697 of 2010

Petitioner :- Smt. Nazia Rukhsar
Respondent :- State Of U.P.Through Secy. Govt.Deptt. Of Basic Lko.And
Ors.
Petitioner Counsel :- S.K.Upadhyay
Respondent Counsel :- C.S.C.

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the petitioner and learned Standing
Counsel for opposite parties.

Submission of learned counsel for the petitioner is that the
petitioner had applied for BTC training course pursuant to
advertisement dated 18th May of 2010. She sent her application
form by registered post on 3rd of June, 2010 as the last date for the
acceptance of the form was 8th of June, 2010 but the form
returned with the endorsement of the postman that ‘Refused
Returned to sender’.

Learned counsel submits that for no fault of the petitioner, she
could not be considered whereas there is every likelihood of her
selection for the course if her candidature is considered.

Looking to the circumstances of the case, it is directed that if the
petitioner submits her application form for the training of BTC
course within five days from today the same shall be accepted by
opposite party No. 3 for consideration of her candidature for
selection.

With the aforesaid, the writ petition is disposed of finally.

Copy of order be issued to the petitioner within 24 hours on
payment of usual fees.

Order Date :- 22.6.2010

Kan