Allahabad High Court High Court

Tushar Tyagi (Minor) vs State Of U.P. & Anr. on 14 July, 2010

Allahabad High Court
Tushar Tyagi (Minor) vs State Of U.P. & Anr. on 14 July, 2010
Court No. - 39

Case :- WRIT - C No. - 40338 of 2010

Petitioner :- Tushar Tyagi (Minor)
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Smt. Archana Tyagi,Pankaj Kumar Tyagi
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioner appeared at the High School Examination of the
year 2010. It is his contention that he had submitted an application
for scrutiny of marks in certain papers but the Board of High
School and Intermediate, which conducted the examination, has
not declared the result of the scrutiny.

Learned Standing Counsel appearing for the respondents states
that if the application has been submitted in time after completing
the necessary formalities, the result of the scrutiny shall be
declared expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction that if the petitioner submits a certified copy of this order
along with an application containing the details of the scrutiny
application form submitted by him in the subjects/papers within a
period of two weeks’ from today before the Secretary of the Board
and the scrutiny application is found to be in order, the Board shall
declare the result of the scrutiny within a period of one month
from the date of filing of the application.

Order Date :- 14.7.2010
NSC