Allahabad High Court High Court

Surendra Kumar Gupta vs State Of U.P. & Others on 11 January, 2010

Allahabad High Court
Surendra Kumar Gupta vs State Of U.P. & Others on 11 January, 2010
Court No. - 26

Case :- WRIT - A No. - 724 of 2010

Petitioner :- Surendra Kumar Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Abhishek Srivastava
Respondent Counsel :- C.S.C.,R.A. Akhtar

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner, Sri R.A. Akhtar,
learned counsel for the respondent and the leaned Standing
Counsel.

The limited prayer made in the present writ petition is regarding
declaration of result of the written examiantion held on 27/28-9-
2009 for Special BTC Training (5th Batch 2007). The petitioner
submits that the petitioner had appeared in the said test but the
result of the same has not been declared and the result of other
candidates who had apeared in the examination has already been
declared.

In such circumstances, the writ petition is disposed of finally
directing respondent no.4, Principal D.I.E.T. Kushinagar to declare
the result of the petitioner within a period of two months from the
date of production of certified copy of the order before him.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 11.1.2010
V.Sri/-