Allahabad High Court High Court

Jahangir Qureshi vs Secretary Madhyamik Shiksha … on 2 August, 2010

Allahabad High Court
Jahangir Qureshi vs Secretary Madhyamik Shiksha … on 2 August, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4256 of 2010

Petitioner :- Jahangir Qureshi
Respondent :- Secretary Madhyamik Shiksha Parishad Allahabad And
Another
Petitioner Counsel :- Ashok Kumar Balediha
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard Mr Ashok Kumar Balediha, learned Counsel for the petitioner and

Mr Rakesh Srivastava, learned Standing Counsel.

With the consent of learned counsel for the parties, the writ petition is

being disposed of at the admission stage itself.

This writ petition has been filed for a direction to the opposite partyies to

declare the result of the scrutiny of petitioner, whose roll number is

0827051, Jahangir Qureshi.

Learned counsel for the petitioner submits that Jahangir Qureshi

appeared as Regular candidate in Intermediate Examination – 2010

through the Centre, namely, M.G.S. Inter College, Sultanpur. The

opposite party allotted roll No. 0827051. When the result of Intermediate

Examinations declared, the petitioner was shocked to know that he

failed in the said examination, as he was awarded only 3 marks in the

English – II paper. Therefore, the petitioner preferred an application for

scrutiny of the marks of English – II, but the opposite parties did not pay

any heed in the matter.

At this stage, learned counsel for the petitioner has submitted that the

petitioner ‘s son has already applied for scrutiny of English – II paper in

accordance with the provisions of the Rules and as such the opposite
parties may be directed to decide the application for scrutiny of the

aforesaid paper, to which learned counsel for the opposite-parties has

no objection.

Under the circumstances, without entering into the merit of the case, the

writ petition is disposed of finally with a direction to the opposite parties

to dispose of the application for scrutiny of the aforesaid paper, which

the petitioner has already applied for, and the result of the petitioner

thereof may be declared, latest by 15.9.2010, in accordance with law.

With these directions, this writ petition is disposed of finally.

Order Date :- 2.8.2010
lakshman