Allahabad High Court High Court

Jai Shankar Yadav vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Jai Shankar Yadav vs State Of U.P. & Others on 6 January, 2010
Court No. - 39

Case :- WRIT - C No. - 68201 of 2009

Petitioner :- Jai Shankar Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Indrasen Singh Tomar
Respondent Counsel :- C.S.C.,Anil Tiwari

Hon'ble Dilip Gupta,J.

The petitioner, who had appeared at the B.Ed. Examination 2006
from the Veer Bahadur Singh Purvanchal University, Jaunpur, has
filed this petition for re-examining the petitioner’s answer book of
third paper namely “Development of Educational System in India”.

On 15th December, 2009, the Court directed that the answer book
of the petitioner may be produced. The answer book of the
petitioner has been produced. It is seen from the answer book that
the petitioner has answered four questions and all the answers have
been marked and the total is correct.

No relief, therefore, can be granted to the petitioner. The writ
petition is, accordingly, dismissed.

Order Date :- 6.1.2010
SK