Allahabad High Court High Court

Puskar Singh vs State Of U.P. & Ors. on 14 July, 2010

Allahabad High Court
Puskar Singh vs State Of U.P. & Ors. on 14 July, 2010
Court No. - 39

Case :- WRIT - C No. - 40846 of 2010

Petitioner :- Puskar Singh
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Pooja Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioner is not satisfied with the marks awarded to him in
certain papers of B.Sc.-2010 Part-III Examination.

Learned counsel for the respondent-University states that in such
circumstances, the petitioner can approach the Examination
Controller of the Veer Bahadur Singh Purvanchal University,
Jaunpur (hereinafter referred to as the ‘University’), who shall look
into the matter and take an appropriate decision.

In view of the aforesaid, this petition is disposed of with a
direction that in the event the petitioner files an appropriate
application along with the certified copy of this order, before the
Examination Controller of the University within a period of two
weeks from today, the Examination Controller of the University
shall examine the matter and take an appropriate decision
expeditiously, preferably within a period of one month from the
date of filing of the application.

Order Date :- 14.7.2010
NSC