Allahabad High Court High Court

Abhinandan Kumar Singh S/O … vs Dr. Ram Manohar Lohia Awadh … on 15 July, 2010

Allahabad High Court
Abhinandan Kumar Singh S/O … vs Dr. Ram Manohar Lohia Awadh … on 15 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 3951 of 2010

Petitioner :- Abhinandan Kumar Singh S/O Bashisth Singh
Respondent :- Dr. Ram Manohar Lohia Awadh University, Faizabad
Thru V.C. &
Petitioner Counsel :- Arun Kumar Pandey,I.M. Pandey
Respondent Counsel :- Dr. Ravi Kumar Mishra

Hon'ble Rajiv Sharma,J.

Heard learned counsel for the petitioners and Sri Ravi Kumar Mishra,
learned counsel for opposite parties.

With the consent of learned counsel for the parties, the writ petition is
being disposed of finally at the admission stage itself.

This writ petition has been filed for a direction to the opposite parties to
re-valuate/re-examine the answer books of the petitioner for the
subjects Computer Science Engineering B.Tech Degree Course-III
semester and the Network Analysis and Synthesis.

Learned counsel for the petitioner has submitted that due to illness, the
petitioner could not appear in III semester. Thereafter, he appeared in
backpaper examination of III semester but when the result of III
semester back paper examination was declared, he was shocked to
know that he was not getting the marks upto his expectation. Therefore,
he has preferred an application for re-evaluation of the marks of
Computer Science Engineering B.Tech Degree Course-III semester and
the Network Analysis and Synthesis but the opposite parties did not pay
any heed in the matter.

Sri Ravi Kumar Mishra, learned Counsel for the opposite parties submits
that there is no provision of re-evaluation/re-checking of the answer-
sheet in the statute of the University but there is a provision for scrutiny
of the answer-sheet.

At this stage, learned counsel for the petitioner has submitted that he
does not want to press the relief claimed in the instant writ petition but
restricts his prayer only to the extent that liberty may be granted to the
petitioner for moving an appropriate application for scrutiny of Computer
Science Engineering B.Tech Degree Course-III semester and the
Network Analysis and Synthesis papers and the opposite parties may
be directed to decide the same, expeditiously, to which learned
Counsel for the opposite-parties has no objection.

Under the circumstances, without entering into the merit of the case, it is
provided that in case the petitioner prefers an application for scrutiny of
the aforesaid papers, after depositing the requisite fee, within a week,
opposite parties are directed to look into the matter and pass
appropriate order, in accordance with law, for scrutiny of the aforesaid
papers and the result of the petitioner thereof may be issued,
expeditiously, say, within 30 days from the date of receipt of a certified
copy of this order along with the application for scrutiny.

With these directions, this writ petition is disposed of finally.

Order Date :- 15.7.2010
Ajit/-