IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4220 of 2009
Md.Khalique Azmi .
Versus
The Magadh University & Ors .
-----------
02. 19.07.2011 Heard learned counsel for the petitioner and learned counsel
for the Magadh University.
The petitioner claims to have been a student of D.N. College
Mashaurhi during the session 1988-91for B.A. (Hons) in English. He
claims to have passed the same and has been issued mark sheet as also
the provisional certificate on 16.09.2006. He desires the original
certificate.
The matter appears sufficiently old. The petitioner cannot
make out a cause of action on a provisional certificate issued on
16.09.2006 ignorant of his own negligence in not having taken
expeditious steps after completion of the course.
No doubt, this shall require an extra effort on part of the
University requiring sparing of staff to search old records at the cost of
regular work.
The court expects the University to act reasonably and
prudently within the earliest possible time, subject to its administrative
convenience and arrange for the original certificate of the petitioner, but
in accordance with law.
The application stands disposed.
Devendra/ ( Navin Sinha, J.)