Allahabad High Court High Court

Sumit Kumar vs Union Of India And Others on 15 July, 2010

Allahabad High Court
Sumit Kumar vs Union Of India And Others on 15 July, 2010
Court No. - 39

Case :- WRIT - C No. - 39916 of 2010

Petitioner :- Sumit Kumar
Respondent :- Union Of India And Others
Petitioner Counsel :- Deo Dayal,Amulya Ratan Srivastava
Respondent Counsel :- A.S.G.I

Hon'ble Dilip Gupta,J.

The petitioner, who had appeared at the Entrance Examination
held on 7th February, 2010 for admission to Class VI in Jawahar
Navodaya Vidyalaya, District Chandauli, has filed this petition for
a direction upon the respondents to grant admission to the
petitioner.

It is stated that the result of the said examination was published in
the Newspaper on 7th June, 2010 but the name of the petitioner
was not shown. It is further stated that there are many seats vacant
but the respondents are not granting admission to the petitioner in
Class VI.

Sri B.P. Singh, learned counsel appearing for respondent Nos.2
and 3 states that the petitioner may move an appropriate
application before the Principal of the Jawahar Navodaya
Vidyalaya, District Chandauli, who shall examine the same and
pass an appropriate order expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction that in the event the petitioner files an appropriate
application before the Principal of Jawahar Navodaya Vidyalaya,
District Chandauli alongwith a certified copy of this order, the
Principal shall examine the same and pass an appropriate order
expeditiously, preferably within a period of three weeks from the
date of filing of the application.

It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the Principal of the
Jawahar Navodaya Vidyalaya, District Chandauli in accordance
with law.

Order Date :- 15.7.2010
SK