Allahabad High Court High Court

Tarawati vs State Of U.P.Through Secy.Home … on 12 August, 2010

Allahabad High Court
Tarawati vs State Of U.P.Through Secy.Home … on 12 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5656 of 2010

Petitioner :- Tarawati
Respondent :- State Of U.P.Through Secy.Home Lucknow And Others
Petitioner Counsel :- Amitabh Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The present petition has been filed for quashing the result/certificate dated
20.7.2010 and for commanding the opposite parties to weigh the petitioner
again in presence of some superior and competent officer excluding the
opposite party no.4 and declare the result of the petitioner accordingly afresh.

Learned counsel for the petitioner confines his prayer only to the extent that
the D.I.G., Home Guard may be directed to consider and dispose of the
representation of the petitioner.

Considering the aforesaid facts, this writ petition is finally disposed of with
the direction that the petitioner shall move a fresh representation along with
the certified copy of this order before the D.I.G., Home Guard concerned,
who shall consider and decide the representation of the petitioner within a
period of six weeks from the date a certified copy of this order is produced
before him along with the fresh representation.

With the above direction, the writ petition is finally disposed of.

Order Date :- 12.8.2010
RBS/-