Allahabad High Court High Court

Smt. Punam Devi Sharma And Others vs State Of U.P. And Others on 27 July, 2010

Allahabad High Court
Smt. Punam Devi Sharma And Others vs State Of U.P. And Others on 27 July, 2010
Court No. - 18

Case :- WRIT - A No. - 43394 of 2010

Petitioner :- Smt. Punam Devi Sharma And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- G. P. Singh
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioners and learned Standing Counsel for the
State-respondents.

Petitioners, who are 7 in number have made applications for admission to
Basic Teaching Certificate Course-2010 claiming benefit of their having
worked as Shiksha Mitra earlier. The candidature of the petitioners within the
said category has been rejected on the ground that during the period, they
were working as Shiksha Mitras, they have undertaken graduate level
examination as regular students, which is not permissible.

Learned counsel for the petitioner submits that the petitioner were regular
students but they were not required to attend the classes and in fact their
working as Shiksha Mitra was not interfered with in any manner because of
their admission to graduate level examination.

In the opinion of the Court the matter is factual in nature and can be more
appropriately examined by respondent no.3 at the at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioners may make a representation, ventilating all their grievances,
supported by such documents, as may be advised, before respondent no.3
within two weeks from today, along with a certified copy of this order. On
such representation being made, respodnent no.3 shall consider and decide the
same, in accordance with law, by means of a reasoned speaking order,
preferably within six weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 27.7.2010
Sushil/-