IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1056 of 2009
Vinay Kumar Varun
Versus
B.N.Mandal University & Ors
-----------
2. 28.06.2011 None for the petitioner.
Counsel for the B.N.Mandal University is present but no counter
affidavit has been filed on its behalf despite passage of two and half
years.
The relief prayed is for issuance of the original degree of B.A.
(Hons.) to the petitioner who is stated to have been a regular student of
Ved Vyas College, Amleshwar Nagar, Madhepura affiliated to the
University.
The pleadings state that he was a student in the Session 1993-
96. He has been issued a provisional certificate but he deserves the
original degree which was refused to him on the ground that Ved Vyas
College was not affiliated for teaching Anthropology in Honors Course.
On the own showing of the petitioner if he attended an
unrecognized course, for which the College had no permission, it is
difficult for this Court to pass any positive order for grant of his degree
as question shall naturally arise with regard to the nature of the
education imparted. The mere fact that a provisional certificate may
have been issued of an unrecognized course shall not vest jurisdiction
in the Court to pass an order for release of his original degree.
The writ application stands disposed in the aforesaid terms.
Snkumar/- (Navin Sinha,J.)