Court No. - 39 Case :- WRIT - C No. - 56507 of 2009 Petitioner :- Manoj Kumar (Minor) Respondent :- State Of U.P. & Others Petitioner Counsel :- Sohan Lal Yadav Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The petitioner who had appeared at the Intermediate Examination-
2009 felt dissatisfied with the marks awarded to him in Physics
Paper-II, Chemistry Paper-II and Biology Papers-I and II.
The Court granted time to the learned Standing Counsel to produce
the answer books on deposit of Rs.5000/- by the petitioner. The
petitioner deposited the amount of Rs.5000/- with the Registrar
General of this Court on 13th November, 2009. Learned Standing
Counsel has produced the answer books.
Learned Standing Counsel states that in Biology Paper II, the
marks have increased from 10 to 13 but there is no change in other
papers.
A perusal of all the four answer books shows that all the answers
have been marked and the total is correct. The Board shall issue a
corrected mark sheet to the petitioner within two weeks. Since the
marks have increased in one paper, the deposit of Rs.5,000/- made
by the petitioner shall be refunded to him.
The writ petition is allowed to the extent indicated above.
Order Date :- 21.1.2010
GS