Allahabad High Court High Court

Smt. Pratima Mishra vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Smt. Pratima Mishra vs State Of U.P. And Others on 10 August, 2010
Court No. - 18

Case :- WRIT - A No. - 47211 of 2010

Petitioner :- Smt. Pratima Mishra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajiv Shukla
Respondent Counsel :- C. S. C.,Anuj Kumar,B. R. Maurya,Sri. Prakash
Dwivedi

Hon'ble V.K. Shukla,J.

Petitioner’s contentions is that in the present case without any
lawful foundation and basis, renewal has been refused. Petitioner
has stated that after said communication has been sent, she has
represented the matter before concerned District Magistrate on 2nd
July, 2010. Consequently in the facts of the case District
Magistrate, Mirzapur is directed to examine the claim of the
petitioner as has been raised by her in representation dated 2nd
July, 2010 preferably within next eight weeks’ from the date of
production of certified copy of the order passed by this Court after
giving opportunity to the petitioner as well as Secretary, Village
Education Committee.

Writ petition is disposed of.

Order Date :- 10.8.2010
SR