Allahabad High Court High Court

Smt. Ram Rati vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Smt. Ram Rati vs State Of U.P. & Others on 1 February, 2010
Court No. - 38

Case :- WRIT - A No. - 4704 of 2010

Petitioner :- Smt. Ram Rati
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gyan Prakash Srivastava
Respondent Counsel :- C.S.C.,R.B. Chaudhary

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and the learned standing
counsel.

Learned counsel for the petitioner has been unable to file any such
document or evidence to indicate the literacy of the petitioner.

The finding recorded is that the petitioner was unable to write the word
Vidyalaya and Ram in Devanagari. It would be travesty of justice to
interfere with the impugned order.

The writ petition is dismissed.

Order Date :- 1.2.2010
mna