High Court Madhya Pradesh High Court

Arpit Agarwal vs The State Of Madhya Pradesh on 27 April, 2010

Madhya Pradesh High Court
Arpit Agarwal vs The State Of Madhya Pradesh on 27 April, 2010
                       Writ Petition No.7080/2009
27.4.2010
       Shri Sanjay Sanyal, counsel for the petitioner.
       Shri Sudesh Verma, Government Advocate for respondent nos.

1 and 3.

Shri Mahendra Pateriya, counsel for respondent no.2.
The main grievance of petitioner in this petition is that his
answer sheets in Physics, Chemistry, Mathematics and English
(Special) of 12th Class 2009 examinations were not properly valued
by respondent no.2. This Court on being prima facie satisfied with
the submissions made by petitioner vide order dated 9.2.2010
directed respondent no.2 to get the above mentioned answer sheets
revalued by two independent valuers on each subject.

Respondent no.2 after getting the answer sheets of petitioner
revalued has submitted a compliance report dated 20.4.2010.
According to the compliance report, marks of petitioner have only
been enhanced from 25 to 30 in Chemistry subject whereas in the
remaining subjects the answer sheets were found to be properly
valued. The valuers of all the subjects have also given their
certificates in this regard. Since the answer sheet of petitioner of
Chemistry subject was not properly valued, I direct respondent no.2
to issue a corrected mark sheet to the petitioner showing his
enhanced marks 30 in Chemistry subject. As regards remaining
subjects, the petitioner is not entitled for any relief.

With the above direction, the petition stands finally disposed
of.

CC as per rules.

JUDGE
ss