Allahabad High Court High Court

Vineeta Singh vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Vineeta Singh vs State Of U.P. & Others on 6 January, 2010
Court No. - 39

Case :- WRIT - C No. - 68360 of 2009

Petitioner :- Vineeta Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.N. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioner, who had appeared at the Intermediate Examination
2009, has filed this petition as she was not satisfied with the marks
awarded to her in Physics Paper I & II in which she had obtained 6
and 5 marks respectively.

On 16th December, 2009, the Court passed an order that if the
petitioner deposits a sum of Rs.5000/- with the Registrar General
of this Court, the learned Standing Counsel may produce the
answer books of Physics Paper I & II of the petitioner. The
petitioner deposited the said amount.

Learned Standing Counsel has produced the answer books of the
petitioner. It is seen from the answer book that all the answers
have been marked and the total is correct.

It is, therefore, not possible to grant any relief to the petitioner.
The writ petition is, accordingly, dismissed. The amount of
Rs.5000/- deposited with the Registrar General of this Court shall
now be deposited in the account of the Allahabad High Court
Mediation and Conciliation Centre.

Order Date :- 6.1.2010
SK