Allahabad High Court High Court

Avran Singh vs State Of U.P. & Others on 5 August, 2010

Allahabad High Court
Avran Singh vs State Of U.P. & Others on 5 August, 2010
Court No. - 39

Case :- WRIT - C No. - 45891 of 2010

Petitioner :- Avran Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S. N. Yadav
Respondent Counsel :- C. S. C.,Neeraj Tiwari

Hon'ble Dilip Gupta,J.

The petitioner is not satisfied with the marks awarded to him in
Kay Chikitsa Papers I & II and Prasuti Stri Rog Papers I & II of
BAMS Examination 2010 (Third Professional) conducted by the
Chhatrapati Shahu Ji Maharaj University, Kanpur (hereinafter
referred to as the ‘University’).

Sri Neeraj Tiwari, learned counsel for the respondent-University
states that in such circumstances, the petitioner can approach the
Vice-Chancellor of the University who shall look into the matter
and take an appropriate decision.

In view of the aforesaid, this petition is disposed of with a
direction that in the event the petitioner files an appropriate
application before the Vice-Chancellor of the University within a
period of 15 days from today, the Vice-Chancellor of the
University shall examine the matter and take an appropriate
decision expeditiously, preferably within a period of 15 days from
the date a certified copy of this order along with the application is
filed by the petitioner before the Vice-Chancellor of the
University.

Order Date :- 5.8.2010
SK