Court No. - 26 Case :- WRIT - A No. - 5001 of 2010 Petitioner :- Vijai Kumar Mishra Respondent :- State Of U.P. & Others Petitioner Counsel :- Kalindra Kumar Rai Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard learned counsel for petitioner and learned Standing Counsel.
The controversy involved in the present writ petition as contended by learned
counsel for petitioner is covered by Division Bench Judgment of this Court as
well as Single Judge Judgment of this Court in W.P.No.29693 of 2009
decided on 10.6.2009.
In such circumstances, this writ petition is also being disposed of in the same
terms and conditions.
The writ petition is finally disposed of permitting petitioner to make a suitable
representation before the competent authority within 10 days from today and
concerned authority will consider the same in accordance with law laid down
within a period of three weeks from the date of submission of representation
by petitioner and in case, petitioner is found to have secured sufficient mark
to be placed in merit at appropriate position, entitling him to be sent for
training in the aforesaid course, further steps would be taken by respondents
without any further delay.
No order as to costs.
Order Date :- 2.2.2010
SKD