High Court Patna High Court - Orders

Aarti Kumari vs The State Of Bihar &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Aarti Kumari vs The State Of Bihar &Amp; Ors on 26 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.9252 of 2008
                                          AARTI KUMARI .
                                                  Versus
                                 THE STATE OF BIHAR & ORS .
                                               -----------

For the Petitioner:- Mr. Amrit Abhijat, Adv.

Mr. Upendra Yadav, Adv.

Mr. Manoj Kumar Gupta, Adv.

For the B.S.E.Board:- Mr. Sunil Kumar Mandal, Adv.
For the State:- Mr. Mohini Kumari, Adv.

—————

3. 26.8.2010 Heard learned counsel for the petitioner

and learned counsel for the Bihar School

Examination Board, (hereinafter referred to as the

‘Board’).

The petitioner claims to have been a

regular student of Shri Mahendra Das Inter College

(hereinafter referred to as ‘the College’) for the

Session 1999-2001 in the Intermediate Arts course.

She states that her registration in the erstwhile

Bihar Intermediate Education Council was R 1281

of 1999. She filled up the application form for the

Intermediate examination in the year 2000 and

appeared in the examination conducted by the

council in the year 2001. She was issued an admit

card for appearing in the examination, by the

erstwhile council. She was however not issued her

mark sheet signed by the Secretary of the

respondent council but under the signature of the
2

Principal of the College. She states that she was

informed by the Principal of the College that a

mistake had occurred in the tabulation register and

in place of her name one Sarita Kumari has been

wrongly typed. Because of non availability of her

mark sheet, the petitioner could not pursue further

studies.

The counter affidavit of the respondent

Board states that the records show that registration

No. R 1281 of 1999 claimed by the petitioner in fact

records the name of Jyoti Kumari daughter of

Vinod Kumar Jaiswal Roll No. 30189 from which

the Board believes that the petitioner in fact never

appeared at the examination. The admit card

claimed by the petitioner to have been issued by

the erstwhile council appears doubtful. The

Principal was not competent to issue a mark sheet.

The tabulation records and registration records

were compared and some discrepancies were found

making her admit card issued doubtful. The

College has been asked to produce necessary

documents but it was not cooperating. The details

mentioned in the tabulation register bore a

difference not only in the candidates name but also

of the father’s name.

3

This Court, from the counter affidavit of

the Board itself is satisfied that maters are still

under its examination and it has not reached any

final decision in the matter. The statements in the

counter affidavit may at best be described as

tentative observation of the Board.

The issues appear to be basically of

facts.

Let the petitioner appear with a copy of

the present order before the Secretary of the Board.

Within 10 days of the order being presented before

the Secretary, he shall proceed to fix a date for

hearing after prior intimation to the petitioner and

the Principal of the College and any other, if

considered necessary. The Principal of the College

as a direction of this Court is bound to be present

on the date fixed for hearing failing which it may be

construed as disobediance of the direction of the

Court. On the date fixed, the petitioner shall

appear with all her original documents in support

of her candidature. The Board and the College are

obliged to furnish her all materials and documents

which in their opinion raise doubts of her

candidature. A reasonable opportunity by grant of

adjournment shall be given to the petitioner to
4

answer the same and after fresh hearing final,

reasoned and speaking order shall be passed by the

Board.

It is expected that if the grievances of

the petitioner finds favour with the Board

necessary consequential action shall be taken

without further delay.

Let the aforesaid directions be complied

with and final orders passed within a maximum

period of three months from the date of

receipt/production of a copy of this order before the

Secretary of the Board.

The writ application stands disposed.

P. Kumar                                        ( Navin Sinha, J.)