Court No. - 39 Case :- WRIT - C No. - 59299 of 2009 Petitioner :- Shahrukh Khan Respondent :- State Of U.P. & Others Petitioner Counsel :- C.V.S. Raghuvanshi Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The petitioner who had appeared at the High School Examination-
2009 was no satisfied with the marks awarded to him after scrutiny
in Mathematics Papers-I and II.
Learned Standing Counsel was directed to produce the answer
books on deposit of Rs.5000/- by the petitioner with the Registrar
General of this Court. The petitioner deposited the amount of
Rs.5000/-. Learned Standing Counsel has produced the answer
books and stated that after scrutiny the marks had increased from
13 to 17 in Mathematics Paper-II. The mark sheet after scrutiny
has been supplied to the petitioner.
The answer books of both the papers have been perused. All the
answers have been marked and the total is correct. No relief can,
therefore, be granted to the petitioner.
The writ petition is, accordingly, dismissed.
The amount of Rs.5000/- deposited by the petitioner with the
Registrar General of this Court shall be transmitted to the account
of Allahabad High Court Mediation and Conciliation Centre.
Order Date :- 28.1.2010
GS