Allahabad High Court High Court

Vindhyvasini Rani Pandey vs State Of U.P. And Others on 26 July, 2010

Allahabad High Court
Vindhyvasini Rani Pandey vs State Of U.P. And Others on 26 July, 2010
Court No. - 18

Case :- WRIT - A No. - 43149 of 2010

Petitioner :- Vindhyvasini Rani Pandey
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. K. Pandey
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Application of the petitioner for admission to Basic Teaching Certificate
Course-2010 has not been processed on the ground that she has not self-
attested her photographs, as is required under the advertisement published for
the purpose, which according to the petitioner is purely a human error.

In the facts of the present case, I am of the considered opinion that the
grievance of the petitioner can be more appropriately examined by respondent
no.4 at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioner may make a representation, ventilating her grievances, supported by
such documents, as may be advised, before respodnent no.4 within four weeks
from today, along with a certified copy of this order. On such representation
being made, respondent no.4 shall consider and decide the same, in
accordance with law, by means of a reasoned speaking order, preferalby
within four weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 26.7.2010
Sushil/-