Court No. - 39 Case :- WRIT - C No. - 41181 of 2010 Petitioner :- Shruti Kirti Jyoti Sanskrita Thru Father Respondent :- State Of U.P. And Others Petitioner Counsel :- Rakesh Kumar Yadav Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The petitioner appeared at the High School Examination of the
year 2010. It is her contention that she had submitted an
application for scrutiny of marks in certain papers but the Board of
High School and Intermediate, which conducted the examination,
has not declared the result of the scrutiny.
Learned Standing Counsel appearing for the respondents states
that if the application has been submitted in time after completing
the necessary formalities, the result of the scrutiny shall be
declared expeditiously.
In view of the aforesaid, this petition is disposed of with a
direction that if the petitioner submits a certified copy of this order
along with an application containing the details of the scrutiny
application form submitted by her in the subjects/papers within a
period of two weeks’ from today before the Secretary of the Board
and the scrutiny application is found to be in order, the Board shall
declare the result of the scrutiny within a period of one month
from the date of filing of the application.
Order Date :- 19.7.2010
NSC