Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Delhi High Court

Jainidh Kaur (Thr Her Next6 Friend & ... vs St.Stephens College And Ors. on 28 April, 2011

Author: Dipak Misra

Bench: Chief Justice, Sanjiv Khanna

$~9.
*    IN THE HIGH COURT OF DELHI AT NEW DELHI


+      WRIT PETITION (CIVIL) NO. 4410/2010

                                 Judgment delivered on : 28th April, 2011

       JAINIDH KAUR (THR HER NEXT6 FRIEND & NATURAL
       GUARDIAN)                          ..... Petitioner
                     Through Ms. Prabhsahay Kaur, Co-
                     Amicus Curiae.

                       versus

       ST.STEPHENS COLLEGE AND ORS. ..... Respondents
                    Through Ms. Maninder Acharya & Mr.
                    Yashish Chandra, Advocates for
                    University of Delhi.
                    Mr. Atul Kumar, Advocate for
                    respondent-CBSE.
       CORAM:
       HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE SANJIV KHANNA

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be reported in the Digest ?

DIPAK MISRA, CJ:

       This Court on 24th March, 2011 had passed the following

order:

               "     In pursuance of our earlier order
               dated 16.3.2011, Mr. R.K. Sinha,
               Registrar, Delhi University, Dr. Veera
               Gupta, Secretary, CBSE and Ms. Dharini
               S. Arun, Asst. Secretary, CBSE are
               present. A memorandum has been filed
               stating, inter alia, that the problem has
               been sorted out.
WRIT PETITION (CIVIL) NO. 4410/2010                              Page 1 of 5
                      Mr. Jain, learned Amicus Curiae
               submitted that the problem remains as it
               is.    The said controversy shall be
               adverted to on the next date of hearing.
                     The personal presence of the
               authorities stands dispensed with for the
               time being.

                     In the meantime, Mr. Jain, learned
               Amicus Curiae may give further
               suggestions to the Registrar of the Delhi
               University and the Secretary, CBSE so
               that they can take proper steps and see
               that the controversy is put to rest from all
               spectrums and the students do not suffer
               because of delay in re-verification of the
               answer scripts. We hope and trust that
               the authorities shall remain alive to the
               problems faced by the students and usher
               in a sense of rational approach.
                     Call on 20.4.2011."

2.     It is submitted by Mr. Atul Kumar, learned counsel

appearing for the CBSE that certain decisions have been taken.

For the sake of completeness, we reproduce the said decisions:

               "     The issues raised by the Amicus
               Curiae had already been deliberated by
               CBSE in its meeting held on 4.4.11. The
               following action plan may be adopted:

       i)    The form for verification of Marks be
             uploaded on the Website;
       ii)   Columns for collecting the following
             information be added in the form in order
             to segregate the applications in respect of
             those candidates applying to University of
             Delhi and Comptt./IOP candidates-
            Result as declared by the Board
WRIT PETITION (CIVIL) NO. 4410/2010                           Page 2 of 5
        iii)     The amount of fee be bifurcated for those
                applying online and within five days of the
                declaration of result and for those
                applying between 6th to 21st day either
                online or offline as under:

              - 300/- per subject be charged for
                verification of marks and the applications
                be received online within five days from
                the date of declaration of result. The
                result of verification be declared within 15
                days

              - 200/- per subject be charged and the
                application received either online or
                offline and the results be also declared
                within 3-4 weeks.


              - Verification  result in  respect   of
                Comptt/IOP candidates may be declared
                within 4-6 weeks


                The fee structure for applying within 05
                days of declaration of result has been
                proposed to be double of that as being
                charged from those candidates applying
                between 6th to 21st day which is the fee
                structure applicable as on date. Also a
                Committee has already been constituted
                to consider enhancement in the
                remuneration and examination fee
                structure relating to Classes X/XII
                Examinations. The issue for increasing
                the fee for verification of marks will also
                be discussed therein.

       iv)       The modes of receipt of the application
                 and fees may be as under-
              (a) applications be received online with
                 payment
              (b) applications be received on-line with
WRIT PETITION (CIVIL) NO. 4410/2010                            Page 3 of 5
                 payment through Demand Draft.
             (c) applications be received offline in
                traditional system.
             (d) For future arrangement, tie up with
                Syndicate Bank may be explored.

       v)      the process for verification be started on
               receipt of the application in the office
               however, the result be communicated
               only after realization of the requisite fee.

       vi)     all applications received online or offline
               be dealt with expeditiously on first come
               first disposal basis;
               It was further accepted that in those
               cases where the increase in marks is
               more than five the Regional officers may
               send the Answer sheets through
               messenger (s), if needed for obtaining
               approval of the Competent Authority to
               meet the time schedule."

3.     At this juncture, Ms. Maninder Acharya, learned counsel

appearing for the University of Delhi after obtaining instructions

from Mr. M.A. Sikander, Deputy Registrar (Legal), Delhi

University, has submitted that the University shall admit all

students even if they only produce their marks after revaluation

till the last cut off date, irrespective of availability of seat.

Learned counsel for the University has fairly stated that a

circular shall be issued to all the colleges within four weeks.

Needless to emphasize when the University issues the circular,

the same shall be binding on all affiliated and constituent

WRIT PETITION (CIVIL) NO. 4410/2010                           Page 4 of 5
 colleges. The writ petition is accordingly disposed of without any

order as to costs.

       Copy of this order be given dasti to the learned counsel for

the parties under signature of the Court Master.



                                          CHIEF JUSTICE



                                          SANJIV KHANNA, J.

APRIL 28, 2011 VKR WRIT PETITION (CIVIL) NO. 4410/2010 Page 5 of 5