High Court Jharkhand High Court

Anuj Kumar & Anr vs Vinoba Bhave University & Ors. on 4 April, 2011

Jharkhand High Court
Anuj Kumar & Anr vs Vinoba Bhave University & Ors. on 4 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(C) No. 1363 of 2010
                                      ---
       1. Anuj Kumar
       2. Hemlata Kumari Modi @ Hemlata Modi                        Petitioners
                                 Versus
         Vinoba Bhave University, Hazaribagh
         through its Vice Chancellor & others                   Respondents
                                        ---
        CORAM:      The Hon'ble Mr. Justice R.K. Merathia
                                        ---
        For the Petitioners:          Mr. Tejo Mistri, Advocate
        For the Respondents 1 & 2: Mrs. I. Sen. Choudhary, Advocate
        For the Respondent No. 3: Mr. M.K. Roy, Advocate
                                       ---
5.04.04.2011

As prayed, Mr. Tejo Mistri, learned counsel for the
petitioners, is permitted to withdraw this writ petition only on behalf of
petitioner no. 2-Hemlata Kumari Modi @ Hemlata Modi as it is said by
him that her grievance has been redressed declaring her successful.
He submitted that so far as the petitioner no. 1-Anuj Kumar is
concerned, according to BIT, there is no change in the marks on
scrutiny, but at least, marks of Petroleum Refinery Engineering of 4th
year B. Tech Final Engineering Examination may be supplied to him.

Accordingly, this writ petition is disposed of with a
direction to BIT, Sindri to supply the said marks to the petitioner no. 2
within one week from today by registered post. If he approaches the
concerned authority i.e. the Director, BIT, Sindri after a week, such
marks can be supplied to him personally also.

(R.K. Merathia, J)
Ranjeet/