High Court Patna High Court - Orders

Jalandhar Jha vs The B.N.Mandal University &Ors on 7 July, 2011

Patna High Court – Orders
Jalandhar Jha vs The B.N.Mandal University &Ors on 7 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.2367 of 2009
                                     Jalandhar Jha .
                                           Versus
                           The B.N.Mandal University &Ors .
                                         -----------

3. 07.07.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is stated to have been a student of

the Premlata Amrendra Mishra Mahavidyalaya, stated to

be affiliated to the B.N. Mandal University in the B.A.

(Honours) Sociology course for the Session 1990-93. He

appeared at the final examination and his mark sheet

was given to him in 1994. Years later he appears to have

woken for the need of his original degree certificate and

approached the University only on 25.11.2008 stated to

be in the prescribed manner by deposit of requisite fee.

If the petitioner was a bona fide student, the

institution was affiliated and the mark sheet has been

issued to the petitioner, let the respondent University

consider his application for grant of the degree certificate

within a maximum period of four months from the date

of receipt/production of a copy of this order in

accordance with law.

The writ application stands disposed.

P. Kumar                                                 ( Navin Sinha, J.)