Allahabad High Court High Court

Shiv Pal Singh vs State Of U.P. And Others on 5 July, 2010

Allahabad High Court
Shiv Pal Singh vs State Of U.P. And Others on 5 July, 2010
Court No. - 18

Case :- WRIT - A No. - 38053 of 2010

Petitioner :- Shiv Pal Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- H. P. Mishra
Respondent Counsel :- C. S. C.,D. D. Chauhan,R. P. Shukla

Hon'ble Arun Tandon,J.

Let the petitioner file a copy of the High School Mark-Sheet and Certificate
issued in his favour and may also examine that if a candidate has already
passed an examination declared to be equivalent to the High School
Examination of the U.P. Board under Chapter XIV of Part-II-A of the
Regulations framed under the Intermediate Education Act, can he appear in
the High School Examination conducted by the U.P. Board of High School
and Intermediate as a regular student or not.
Put up on 07.07.2010.

Order Date :- 5.7.2010
Pkb/