Allahabad High Court High Court

Smt. Shakti Gupta vs State Of U.P.Through The Secy. … on 29 June, 2010

Allahabad High Court
Smt. Shakti Gupta vs State Of U.P.Through The Secy. … on 29 June, 2010
Court No. - 23

Case :- MISC. SINGLE No. - 3738 of 2010

Petitioner :- Smt. Shakti Gupta
Respondent :- State Of U.P.Through The Secy. Basic Education Lko.And
Ors.
Petitioner Counsel :- R.R. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Devendra Kumar Arora,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 through speed post on 7th 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 observations and directions, the writ petition is disposed of
finally.

Order Date :- 29.6.2010

Suresh/-