High Court Jharkhand High Court

Shiv Nandan Prasad vs Chairman, Council For The Indi on 7 March, 2011

Jharkhand High Court
Shiv Nandan Prasad vs Chairman, Council For The Indi on 7 March, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       L.P.A. No. 148 of 2010
       Shiv Nandan Prasad                             . .... ...       Appellant
                                     Versus
       The Chairman, Council for the Indian School
       Certificates Examination, New Delhi & others       ........     Respondents
                                  --------
              CORAM       :   HON'BLE THE CHIEF JUSTICE
                              HON'BLE MR. JUSTICE D. N. PATEL
                                  ------
       For the Appellant          :      Mr. R.C. Khatri, Advocate
       For the Respondents        :      xxxx
                                     ------

5/ 07.03.2011

We have heard the learned counsel for the appellant.

The examination from which the appellant-student has been

debarred has already been conducted. Therefore, no useful purpose would be

served out in going into the merit of the case because this is a case of short of

attendance and the principal concerned of the School, as urged by the learned

counsel for the appellant, has not given any warning. This is such a ground

which falls flat on the ground for the simple reason that the student knows that

any absence from the classes causes shortage of his attendance. In that view of

the matter, no interference is called for. This appeal is, accordingly, dismissed.

(Bhagwati Prasad, C.J.)

( D. N. Patel, J.)
R.Kr./VK