CWP No. 14378 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 14378 of 2008
Date of decision: August 14, 2008
Jaswinder Kaur --- Petitioner
Versus
Chairman, Punjab School Education Board and others
---- Respondents
CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Mr. Justice Rajan Gupta
Present: Mr. PPS Duggal, Advocate, for the petitioner
Ashutosh Mohunta, J.
Counsel submits that the petitioner has deposited the
examination/admission fee amounting to Rs.690/- with the Manager,
Regional Office, Punjab School Education Board, Ferozepur and a
verification certificate (Annexure P1) was issued to her. Despite
deposit of the fee, she has not been issued roll number for
appearing in the 10th class. When she approached the authorities
and showed the receipt, duplicate/temporary roll number was issued
to her, but now she has been informed by the authorities that the
permission granted to her earlier stands cancelled/withdrawn.
Counsel submits that apart from non-deposit of fee, as alleged by
the respondents, there is no other reason to deny permission to the
petitioner.
After hearing counsel for the petitioner, we are of the
CWP No. 14378 of 2008 2
considered opinion that even if as per the stand taken by the
respondents-authorities, the petitioner has not deposited the fee
( though she claims to have deposited the same), she is now
permitted to deposit the fee of Rs.690/- with the respondents. In
case the petitioner deposits the aforementioned amount of fee within
one week from today, she shall be permitted to appear in the
supplementary examination of tenth class, as and when the same is
held.
The present petition stands disposed of accordingly.
A copy of this order be given dasti under signatures of the
Court Secretary.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
August 14, 2008
`ask’