Allahabad High Court
Ashok Kumar Kesharwani vs Sate Of U.P. And Others on 5 August, 2010
Court No. - 18 Case :- WRIT - A No. - 42048 of 2010 Petitioner :- Ashok Kumar Kesharwani Respondent :- Sate Of U.P. And Others Petitioner Counsel :- Ravesh Kumar Singh,Shiv Narayan Patel Respondent Counsel :- C. S. C.,R. A. Akhtar,Ravi Shankar Prasad Hon'ble Arun Tandon,J.
From simple reading of the Regulation 17 of Chapter-XII of Part-II-B of the
Regulations framed under the Intermediate Education Act, it would be clear
that an examination which entitles the candidate to be admitted into the first
degree course of the University has been declared to be equivalent to
Intermediate Examination.
Let Secretary examine the matter again in light of the specific language of
Regulation 17 qua the petitioner and file his affidavit by the next date.
Put up on 12.08.2010.
Order Date :- 5.8.2010
Pkb/