Allahabad High Court High Court

Vineet Chaturvedi vs Vc, Vbs Purvanchal University & … on 12 January, 2010

Allahabad High Court
Vineet Chaturvedi vs Vc, Vbs Purvanchal University & … on 12 January, 2010
Court No. - 39

Case :- WRIT - C No. - 70621 of 2009

Petitioner :- Vineet Chaturvedi
Respondent :- Vc, Vbs Purvanchal University & Ors.
Petitioner Counsel :- R.C. Tiwari
Respondent Counsel :- Anil Tiwari

Hon'ble Dilip Gupta,J.

The petitioner who had appeared at the B.Ed. Examination-2006
from Veer Bahadur Singh Purvanchal University, Jaunpur
(hereinafter referred to as the ‘University’) felt dissatisfied with the
marks awarded to him in the paper “Teacher in Emerging Indian
Society”. The petitioner had been awarded 27 marks out of 100.

Sri Anil Tiwari, learned counsel appearing for the respondent-
University produced the answer book.

Learned counsel for the petitioner submitted that in answer
no.4(viii), the petitioner has not been awarded any marks.

A perusal of the answer sheet shows that on the next page two
marks have been awarded though the marks had been mentioned
against answer no.4(iii). However, nothing has been written by the
petitioner against question no.4(iii). It is, therefore, not possible to
accept the contention of learned counsel for the petitioner.

In the end learned counsel for the petitioner submitted that the
answer book may be reevaluated by some other examiner.

In the absence of any provision for re-evaluation, it is not possible
to issue any direction for re-evaluation of the answer book.

The writ petition is, accordingly, dismissed.

Order Date :- 12.1.2010
GS