Court No. - 39 Case :- WRIT - C No. - 67427 of 2009 Petitioner :- Kadambini Tiwari Respondent :- State Of U.P. & Others Petitioner Counsel :- Ajeet Kumar,Arvind Upadhyay Respondent Counsel :- C.S.C.,Anil Tiwari Hon'ble Dilip Gupta,J.
The petitioner who claims to have appeared as an ex-student in the
B.Sc. Part-I Examination 2008-09 with Roll No. 474066 has filed
this petition for a direction upon the Veer Bahadur Singh
Poorvanchal University, Jaunpur (hereinafter referred to as the
‘University’) to declare the result of the petitioner.
A counter affidavit has been filed on behalf of the University in
which it is stated that the University had allotted Roll Nos. from
474001 to 474065 to the College concerned and, therefore, the
petitioner could not have appeared with Roll No. 474066. It has
also been stated that even the examination form of the petitioner
was not received in the University and that a show-cause notice
has been issued to the Principal on 17th December, 2009 asking
him to explain how the petitioner was permitted to appear at the
examination.
Learned counsel for the petitioner submitted that the petitioner was
allotted the Roll No. by the College and the petitioner had
submitted the examination form and had also deposited the
examination fees but the result has not been declared.
This is a matter which is engaging the attention of the Controller
of Examination of the University. It would, therefore, not be
appropriate to examine the matter at this stage.
In view of the aforesaid, this petition is disposed of with a
direction to the Controller of Examination of the University to
conclude the inquiry and pass an appropriate order after hearing
the parties concerned, expeditiously, preferably within a period of
three weeks’ from the date a certified copy of this order is filed by
the petitioner before the Controller of Examination of the
University.
Order Date :- 25.1.2010
NSC