IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.231 of 2010
1. Md.Imteyaz Alam S/O Md. Sharif Ahmad R/O Vill
Mahadipur, P.O.Sindwari,P.S.Goh,Distt-Aurangabad
Versus
1. Magadh University Bodh Gaya, Through Its Vice
Chancellor
2. Vice Chancellor , Magadh University Bodh Gaya
3. Registrar, Magadh University Bodh Gaya
4. Examination Controller, Magadh University Bodh Gaya
5. Tabulator , Magadh University Bodh Gaya
6. Principal , Satyendra Narayan Singh College Tekari,Bodh
Gaya
-----------
3. 25.08.2011 Heard learned counsel for the petitioner
and the Magadh University.
The petitioner claims to have passed the
Part-I examination in the year 1993, Part-II in 1995
and ultimately passed the Part-III examination in
1999. He was student in the B.A. (Hons) course at
the S.N.S. College, Tekari at Gaya for the session
1992-95. He desires publication of his final results
and issuance of original certificate.
There is no explanation in the writ
application why he has chosen to move nearly 11
years later. Rather than to require the University to
file a counter affidavit, the writ application is
disposed with observations that let the University
spare time in hunting out old records and endeavour
to publish the result of the petitioner, but in
accordance with law, within a preferable period of
four months from the date of receipt/production of a
2
copy of this order.
The petitioner is permitted to supplement
his representation as he may be advised and the
Court expects the University to appropriately
consider the same.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)