Allahabad High Court High Court

Km. Parvati And Another vs Sampurnanand Sanskrit Vish. … on 21 June, 2010

Allahabad High Court
Km. Parvati And Another vs Sampurnanand Sanskrit Vish. … on 21 June, 2010
Court No. - 32

Case :- WRIT - C No. - 35958 of 2010

Petitioner :- Km. Parvati And Another
Respondent :- Sampurnanand Sanskrit Vish. Varanasi And Others
Petitioner Counsel :- A.K. Tripahti,L.K. Dwivedi
Respondent Counsel :- V.B. Mishra

Hon'ble Ran Vijai Singh,J.

It is contended by Sri L.K.Dwivedi, learned counsel for the petitioners
that the petitioners’ mark-sheet of Shashtri IInd year was issued very
late and pursuant to the letter dated 10.5.2010 issued by Deen Student
Welfare those students whose marksheet have been issued late were
entitled to deposte their Forms up to 12th May, 2010. In the
submissions of Sri Dwivedi even after depositing the Form on
12.5.2010 in the office of Deen Student Wellfare well within time, it
was not accepted for the reason that it was not forwarded by the
department.

I have heard the learned counsel for the petitioners and Sri Vikrant
Pandey, holding brief of Sri V.B. Mishra, appearing for the University.
Considering the facts and circumstances of the case, the learned counsel
for the respondents is directed to file counter affidavit within a period of
four weeks. Rejoinder affidavit, if any, may be filed within two weeks
thereafter.

List this case in the third week of August, 2010.
As an interim measure, without prejudice to the right and contention of
the parties, the respondents are directed to accept the petitioners’ forms
provisionally and issue admit cards to them for appearing in the
examination which is scheduled to be held w. e. f. 24.6.2010 .
The copy of the order be supplied to the learned counsel for the
petitioners on payment of usual charges within 24 hours.
Order Date :- 21.6.2010
Manoj