High Court Patna High Court - Orders

Md.Khalique Azmi vs The Magadh University & Ors on 19 July, 2011

Patna High Court – Orders
Md.Khalique Azmi vs The Magadh University & Ors on 19 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.4220 of 2009
                                    Md.Khalique Azmi .
                                           Versus
                              The Magadh University & Ors .
                                         -----------

02. 19.07.2011 Heard learned counsel for the petitioner and learned counsel

for the Magadh University.

The petitioner claims to have been a student of D.N. College

Mashaurhi during the session 1988-91for B.A. (Hons) in English. He

claims to have passed the same and has been issued mark sheet as also

the provisional certificate on 16.09.2006. He desires the original

certificate.

The matter appears sufficiently old. The petitioner cannot

make out a cause of action on a provisional certificate issued on

16.09.2006 ignorant of his own negligence in not having taken

expeditious steps after completion of the course.

No doubt, this shall require an extra effort on part of the

University requiring sparing of staff to search old records at the cost of

regular work.

The court expects the University to act reasonably and

prudently within the earliest possible time, subject to its administrative

convenience and arrange for the original certificate of the petitioner, but

in accordance with law.

The application stands disposed.

       Devendra/                                ( Navin Sinha, J.)