Allahabad High Court
Sunil Kumar Chaurasia & Another vs Vice Chancellor, Sampurnanand … on 16 June, 2010
Court No. - 10 Case :- WRIT - C No. - 35099 of 2010 Petitioner :- Sunil Kumar Chaurasia & Another Respondent :- Vice Chancellor, Sampurnanand Sanskrit Vishwa Vidyala & Ors. Petitioner Counsel :- B.K. Mishra Respondent Counsel :- V.B. Misra Hon'ble Rakesh Sharma,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The grievance of the petitioner is that the petitioners are appeared in Acharya
Examination, 2009.
Considering the facts and circumstances of the case, it would be appropriate
that the respondent no.3 may look into the matter and if the petitioners were
genuine students and taken part in a proper and genuine examination bona
fidely and if there is nothing legal hindrance including any interim order
passed by the Court, their results may be declared or appropriate orders may
be passed.
In view of the above, the writ petition is disposed of.
Order Date :- 16.6.2010
Bhaskar