Allahabad High Court High Court

Vinod Kumar vs State Of U.P. And Others on 12 August, 2010

Allahabad High Court
Vinod Kumar vs State Of U.P. And Others on 12 August, 2010
Court No. - 21

Case :- WRIT - C No. - 48116 of 2010

Petitioner :- Vinod Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.K. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

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

Admittedly, petitioner had not blackened the relevant column of the form qua
item No.12 correctly for showing the percentage of marks. His result for
admission to B.Ed. Course-2010 is not being declared.

On behalf of the petitioner it is contended that petitioner had disclosed his
percentage of marks in rectangular column provided at the top of the item no.

12. It is therefore, submitted that mistake committed by the petitioner is
purely a human in nature.

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.3 at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioner may make a representation, ventilating all his grievances supported
by such documents as may be advised before respondent no.3 within two
weeks from today, along with a certified copy of this order. On such
representation being made, respondent no.3 shall consider and decide the
same, in accordance with law, by means of a reasoned speaking order,
preferably two weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 12.8.2010
Sushil/-