Punjab-Haryana High Court
Naveen Kumar vs Haryana School Education Board & … on 22 April, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 5986 of 2008
DATE OF DECISION : APRIL 22, 2009
NAVEEN KUMAR
....... PETITIONER(S)
VERSUS
HARYANA SCHOOL EDUCATION BOARD & ANR.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Jaswant Jain, Advocate, for the petitioner(s).
AJAI LAMBA, J. (Oral)
It is not in dispute that the result was declared on 20.12.2008.
Under Rule 62 of Rules and Regulations of the Board of School Education
Haryana, the petitioner was required to apply for re-checking within 30
days of the date on which the result was declared. This having not been
done, I find no ground to interfere in exercise of extra-ordinary writ
jurisdiction.
The petition is dismissed in limine.
April 22, 2009 ( AJAI LAMBA ) Kang JUDGE