Allahabad High Court High Court

Km. Archana Shukla vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Km. Archana Shukla vs State Of U.P. And Others on 20 July, 2010
Court No. - 39

Case :- WRIT - C No. - 41765 of 2010

Petitioner :- Km. Archana Shukla
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.P. Dubey
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioner appeared at the Intermediate Examination of the
year 2010. It is her contention that she had submitted an
application for scrutiny of marks in certain papers but the Board of
High School and Intermediate which conducted the examination
has not declared the result of the scrutiny.

Learned Standing Counsel appearing for the respondents states
that if the application has been submitted in time after completing
the necessary formalities, the result of the scrutiny shall be
declared expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction that if the petitioner submits a certified copy of this order
along with an application containing the details of the scrutiny
application form submitted by her in the subjects/papers within a
period of two week from today before the Secretary of the Board
and the scrutiny application is found to be in order, the Board shall
declare the result of the scrutiny within a period of one month
from the date of filing of the application.

Order Date :- 20.7.2010
GS