Allahabad High Court High Court

Sri Samudra Singh Gawar Inter … vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Sri Samudra Singh Gawar Inter … vs State Of U.P. & Others on 29 January, 2010
Court No. - 39

Case :- WRIT - C No. - 3425 of 2010

Petitioner :- Sri Samudra Singh Gawar Inter Medical College &
Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Prashant K. Lal
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioners are aggrieved by the decision taken by the District
Level Committee not to allot the petitioner-Institution a
Examination centre for the 2010 Examinations to be conducted by
the Board of High School and Intermediate Education, U.P.

Learned Standing Counsel appearing for the respondents states
that against the aforesaid decision taken by the District Level
Committee, the petitioners can approach the Regional Level
Committee for redressal of the grievance in terms of the
Government Order dated 27th August, 2009.

In view of the aforesaid, the Court declines to entertain this
petition but leaves it open to the petitioners to approach the
Regional Level Committee for redressal of the grievance. The
Court has no reason to doubt that in case such a representation is
filed before the Regional Level Committee, the same shall be
decided expeditiously, preferably within a period of two weeks.

The writ petition is dismissed subject to the observations made
above.

Order Date :- 29.1.2010
SK