Allahabad High Court High Court

Kumari Johra Tavassum vs Sri Sahu Ji Maharaj University … on 21 January, 2010

Allahabad High Court
Kumari Johra Tavassum vs Sri Sahu Ji Maharaj University … on 21 January, 2010
Court No. - 39

Case :- WRIT - C No. - 2458 of 2010

Petitioner :- Kumari Johra Tavassum
Respondent :- Sri Sahu Ji Maharaj University Kanpur & Anr.
Petitioner Counsel :- Suresh Chandra Verma,Deepak Gaur
Respondent Counsel :- Neeraj Tiwari

Hon'ble Dilip Gupta,J.

The petitoiner, who had appeared at the B.A. III Year Examination
in 1997, has filed this petition for a direction upon the respondent-
Shahu Ji Maharaj University, Kanpur (hereinafter referred to as the
‘University’) for correcting the mark-sheet of the said examination
by tracing out her answer book of Political Science Paper-I and
awarding her marks in this paper.

It is pointed out by Sri Praveen Shukla holding brief of Sri Neeraj
Tiwari, learned counsel appearing for the respondent University
that the petition is highly belated as the petitioner has sought
award of marks in Political Science Paper I of B.A. III
examination result which was declared in 1997.

The petition is highly belated. It is after a period of 13 years that
the present petition has been filed for awarding marks in a paper in
which the petitioner has been shown absent. The petition,
therefore, deserves to be dismissed in this ground.

The writ petition is, accordingly, dismissed.

Order Date :- 21.1.2010
SK