2004 INSC 1317 Mridul Dhar (Minor) & Another v. Union Of India & Others (Y.K. Sabharwal and Tarun Chatterjee,Jj.,) (Supreme Court Of India) Writ Petition (Civil) No. 306 Of 2004 With Writ Petition (Civil) No. 308 Of 2004, 345 Of 2004, Slp(C) No. 16187-16190 Of 2004 | 02-12-2004 1. We have heard learned Counsel for the whole day. We are considering issue of directions that Senior Secondary 10 + 2 Examinations in all States/Union Territories shall possibly be held latest by 30th April so that declaration of the results for the purpose of all competitive examinations is not delayed beyond 10th June. Immediate notice by fax or other mode shall be sent to Chief Secretaries of all the States/Union Territories that if any State or other Boards or authorities conducting such examinations have any suggestion to make on this aspect, that shall be done when the hearing commences on 7th December, 2004. 1 SpotLaw