Allahabad High Court High Court

Ayush Chanduhary vs Central Board Of Secondary … on 5 July, 2010

Allahabad High Court
Ayush Chanduhary vs Central Board Of Secondary … on 5 July, 2010
Court No. - 39

Case :- WRIT - C No. - 38163 of 2010

Petitioner :- Ayush Chanduhary
Respondent :- Central Board Of Secondary Education & Another
Petitioner Counsel :- M.N. Shukla
Respondent Counsel :- H.N. Pandey

Hon'ble Dilip Gupta,J.

The sole relief pressed for by learned counsel for the petitioner
is that the scrutiny application filed by him in respect of the All
India Senior School Certificate Examination-2010 mark-sheet may
be decided expeditiously.

Sri H.N. Pandey, learned counsel appearing for the respondent-
Board has stated that in case the application has not already been
decided, an appropriate order shall be passed expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction to the respondent-Board that in case the scrutiny
application filed by the petitioner has not already been decided, an
appropriate order shall be passed expeditiously, preferably within a
period of one month from the date a certified copy of this order is
produced by the petitioner before the Secretary of the Board.

Order Date :- 5.7.2010
NSC