Allahabad High Court High Court

Krishna Kumar vs State Of U.P. & Others on 24 June, 2010

Allahabad High Court
Krishna Kumar vs State Of U.P. & Others on 24 June, 2010
Court No. - 38

Case :- WRIT - C No. - 35837 of 2010

Petitioner :- Krishna Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Kumar Yadav
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Petitioner preferred this writ petition for the production of his
answer book of mathematics-IInd paper of High School
Examination 2010 as in the said paper as per the marksheet, he had
been awarded 7 marks only whereas he had performed well.

The Court in view of the fact that the petitioner had secured 44
marks in mathematics-Ist paper vide order dated 18.6.2010
directed the Standing Counsel to produce the answer book of
mathematics paper-II.

In pursuance to the above direction answer book of the petitioner
of mathematics paper-II has been produced.

A perusal of the aforesaid answer book indicates that the petitioner
has been awarded 27 marks.

Learned Standing Counsel accepts that in the marksheet issued to
the petitioner by mistake, he has been shown to obtained only 7
marks in mathematics paper-II whereas the correct position is that
he has secured 27 marks. The above mistake having been noticed,
the revised correct marksheet has been sent to the college
concerned for distribution to the petitioner.

In view of the aforesaid facts and circumstances, no dispute
survives in the writ petition. It is disposed of with the direction to
the respondents to ensure issuance of revised correct marksheet of
High School Examination, 2010 to the petitioner forthwith.

Order Date :- 24.6.2010
SR