Allahabad High Court High Court

Azad Kumar Rai vs State Of U.P. & Ors. on 10 August, 2010

Allahabad High Court
Azad Kumar Rai vs State Of U.P. & Ors. on 10 August, 2010
Court No. - 21

Case :- WRIT - C No. - 47326 of 2010

Petitioner :- Azad Kumar Rai
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- S.K. Rai,S.N. Rai
Respondent Counsel :- C.S.C.,Anil Tiwari

Hon'ble Arun Tandon,J.

The petitioner is not satisfied with the marks awarded to him in

Chemistry Paper Ist, IInd and IIIrd papers of B.Sc. Part-III

Examination 2010 conducted by the Veer Bahadur Singh

Purvanchal University, Jaunpur (hereinafter referred to as the

‘University’).

Sri Anil Tiwari, learned counsel for the respondent- University

states that the petitioner can approach the Examination Controller

of the University, who shall look into the matter and shall take

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 Examination Controller of the University within a period

of 15 days along with certified copy of this order from today. The

Examination Controller of the University shall examine the matter

and take appropriate decision expeditiously, preferably within a

period of 15 days thereafter.

Order Date :- 10.8.2010
Puspendra