Court No. - 39 Case :- WRIT - C No. - 17801 of 2010 Petitioner :- Jitendra Kr. Vishwakarma (Thru. His Father) Respondent :- State Of U.P. Thru. Secr. U.P. M. Sanskrit S. Parishad & Ors Petitioner Counsel :- Rajesh Kr. Singh Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The grievance of the petitioner is that though the Uttar Pradesh
Madhyamik Sanskrit Shiksha Parishad, Sanskrat Bhawan-2,
Lucknow (hereinafter referred to as the ‘Parishad’) has issued the
admit card for the petitioner for appearing at the Class X
examination but Roll Number for appearing at Class IX has been
alloted to the petitioner.
The records of the writ petition indicate that for the said purpose,
the petitioner has filed a representation dated 29th March, 2010
through the Principal of the Institution for appearing at the Class X
examination, which are likely to commence from 12th April, 2010.
Learned Standing Counsel appearing for the respondents states
that an appropriate decision shall be taken by the Secretary of the
Parishad expeditiously.
In view of the aforesaid, this petition is disposed of with a
direction that in the event the petitioner files a certified copy of
this order along with a copy of the earlier representation filed by
the petitioner, the Secretary of the Parishad shall take a decision on
the representation filed by the petitioner, expeditiously by 10th
April, 2010.
Order Date :- 2.4.2010
NSC