High Court Punjab-Haryana High Court

Naveen Kumar vs Haryana School Education Board & … on 22 April, 2009

Punjab-Haryana High Court
Naveen Kumar vs Haryana School Education Board & … on 22 April, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH.



                                           Civil Writ Petition No. 5986 of 2008

                                      DATE OF DECISION : APRIL 22, 2009




NAVEEN KUMAR

                                                         ....... PETITIONER(S)

                                     VERSUS

HARYANA SCHOOL EDUCATION BOARD & ANR.

                                                         .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Jaswant Jain, Advocate, for the petitioner(s).



AJAI LAMBA, J. (Oral)

It is not in dispute that the result was declared on 20.12.2008.

Under Rule 62 of Rules and Regulations of the Board of School Education

Haryana, the petitioner was required to apply for re-checking within 30

days of the date on which the result was declared. This having not been

done, I find no ground to interfere in exercise of extra-ordinary writ

jurisdiction.

The petition is dismissed in limine.

April 22, 2009                                              ( AJAI LAMBA )
Kang                                                                JUDGE