Allahabad High Court High Court

Sunita Pandey vs State Of U.P. & Others on 1 July, 2010

Allahabad High Court
Sunita Pandey vs State Of U.P. & Others on 1 July, 2010
Court No. - 39

Case :- WRIT - C No. - 21380 of 2010

Petitioner :- Sunita Pandey
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Kumar Srivastava
Respondent Counsel :- C.S.C.,Sanjai Kr. Singh

Hon'ble Dilip Gupta,J.

The sole relief prayed for by the learned counsel for the petitioner
at the time of filing of this petition is that the representation dated
30.12.2009 filed before the University for granting admission to
the B.Ed. Course 2008-09 may be decided.

Shri Sanjay Kumar Singh the learned counsel appearing for
respondent No.2 states that the petitioner’s may file a
representation before the Co-ordinator, B.Ed. Entrance
Examination (2008-09), Dr. B.R.Ambedkar University, Agra, who
will examine the same and pass an order .

In view of the aforesaid, the writ petition is disposed of with the
direction that if the petitioner files a representation before the Co-
ordinator, B.Ed. Entrance Examination (2008-09), Dr.B.R.
Ambedkar University, Agra, an appropriate order shall be passed
expeditiously, preferably within four weeks from the date of filing
of the representation along with a certified copy of this order.

Order Date :- 1.7.2010
SFH