Allahabad High Court High Court

Daya Shanker vs State Of U.P. And Others on 29 June, 2010

Allahabad High Court
Daya Shanker vs State Of U.P. And Others on 29 June, 2010
Court No. - 38

Case :- WRIT - C No. - 37093 of 2010

Petitioner :- Daya Shanker
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ali Hasan,Ishtiyaq Ali
Respondent Counsel :- C.S.C.,Anil Tiwari

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner and Sri Anil Tiwari for
the respondents.

The petitioner was a student of B.Tech. and appeared in 4th
Semester. In the 3rd paper he was declared unsuccessful.
Therefore, he made an application before the competent authority
to permit him to appear in the back paper. The said application
before the respodnent no.5 is still pending consideration and the
same has not yet been considered and decided.

After hearing the learned counsel for the petitioner and the learned
counsel for the respondents, as the limited prayer has been made
by the petitioner regarding consideration of the application
regarding appearing in the back 3rd paper of 4th Semester, in such
circumstances, this writ petition is disposed of finally directing
respodnent no.5 to take a decision strictly in accordance with law
by a speaking and reasoned order within a period of 3 weeks.

The writ petition is dispsoed of accordingly.

No order is passed as to costs.

Order Date :- 29.6.2010
V.Sri/-