Allahabad High Court High Court

Smt. Rekha Sharma vs State Of U.P. Thru’ Education … on 3 July, 2010

Allahabad High Court
Smt. Rekha Sharma vs State Of U.P. Thru’ Education … on 3 July, 2010
Court No. - 39

Case :- WRIT - C No. - 52975 of 2004

Petitioner :- Smt. Rekha Sharma
Respondent :- State Of U.P. Thru' Education Secy. & Others
Petitioner Counsel :- S.K. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioner, who had appeared at the High School Examination
1994, filed this petition for a direction upon the respondents to the
Board of High School and Intermediate Education U.P. to issue the
High School Certificate.

It is stated in the writ petition that the result was declared and the
petitioner was declared failed as she obtained only 22 marks in the
Mathematics Paper-III. It is the case of the petitioner that she had
applied for scrutiny and the marksheet issued subsequently showed
that she had obtained 42 marks in the Mathematics paper and was
declared passed.

A counter affidavit has been filed on behalf of the Board stating
that there was no change in the marks after scrutiny and the
marksheet filed by the petitioner is forged as according to the
tabulation chart maintained by the Board, there is no change in the
marks.

It is, therefore, clear that a forged marksheet was filed by the
petitioner. No certificate can be issued to the petitioner on the
basis of the forged marksheet.

The writ petition is, accordingly, dismissed.

Order Date :- 3.7.2010
SK