Allahabad High Court High Court

Jitendra Kumar vs Vice Chanceller University Of … on 11 January, 2010

Allahabad High Court
Jitendra Kumar vs Vice Chanceller University Of … on 11 January, 2010
Court No. - 39
Case :- WRIT - C No. - 44308 of 2009

Petitioner :- Jitendra Kumar
Respondent :- Vice Chanceller University Of Allahabad And Others
Petitioner Counsel :- Ram Raj
Respondent Counsel :- Ram Gopal Tripathi,A. Khanna,Gautam Baghel

Hon'ble Dilip Gupta,J.

The petitioner, who had appeared at the B.Ed. Examination from a
College affiliated to the Chaudhary Charan Singh University,
Meerut (hereinafter referred to as the ‘Meerut University’) had filed
an application for seeking admission to the M.Ed. 2009-10 from
the University of Allahabad but admission was denied as the
Meerut University had not issued the mark-sheet of B.Ed.
Examination to the petitioner.

Sri Anurag Khanna, learned counsel appearing for the Meerut
University has today supplied a copy of the mark-sheet of B.Ed.-
2008 Examination to the learned counsel appearing for the
petitioner. Thus, no orders are required to be passed for the second
relief claimed for by learned counsel for the petitioner.

In respect of the first relief, it is the case of the petitioner that he
had appeared at the M.Ed. Entrance Examination conducted by the
Allahabad University but he was not admitted as he did not
produce the original mark-sheet of B.Ed. Examination by the last
date fixed i.e. 28th July, 2009.

In the counter affidavit filed by the Allahabad University, it has
been stated that it was necessary for the candidate to produce the
original mark-sheet of the qualifying examination on the reporting
date otherwise his candidature could not be considered. It has also
been stated that the admission was closed on 29th July, 2009 and
no seat is vacant.

Inasmuch as the petitioner did not produce the original mark-sheet
by the last date fixed by the University, no relief can be granted to
the petitioner particularly when all the seats have also been filled
up and the classes started in July, 2009.

Thus, the petition for the second relief is dismissed.
Order Date :- 11.1.2010
NSC