Allahabad High Court High Court

Pankaj Kumar Dixit vs Registrar, Chhatrapati Sahu Ji … on 3 August, 2010

Allahabad High Court
Pankaj Kumar Dixit vs Registrar, Chhatrapati Sahu Ji … on 3 August, 2010
Court No. - 39

Case :- WRIT - C No. - 45266 of 2010

Petitioner :- Pankaj Kumar Dixit
Respondent :- Registrar, Chhatrapati Sahu Ji Maharaj University
& Ors.
Petitioner Counsel :- Ram Raj Pandey
Respondent Counsel :- Neeraj Tiwari

Hon'ble Dilip Gupta,J.

Petitioner had appeared at the L.L.B. Ist Year Examination
conducted by the Chhatrapati Sahu Ji Maharaj University, Kanpur.
He had applied for scrutiny in certain papers.

According to the petitioner the University has not been declared
the scrutiny result of the petitioner.

Sri Neeraj Tiwari, learned counsel for the respondent University
states that the result 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 him in the subjects/papers within a
period of two weeks from today before the Registrar of the
University and the scrutiny application is found to be in order, the
University shall declare the result of the scrutiny within a period of
one month from the date of filing of the application.

Order Date :- 3.8.2010
Kpy