1
S.B. Civil Writ Petition No.4179/2009
Alka Birla
vs
State of Raj & Anr.
DATE OF ORDER : - 4.5.2009
HON'BLE MR. PRAKASH TATIA, J.
Mr. PS Bhati, for the petitioner.
Heard learned counsel for the petitioner.
The petitioner’s grievance is that petitioner is not
allowed to have re-evaluation of his answer books and as
per the rules only re-totaling is allowed.
The petitioner’s contention is that he applied for re-
totaling and also submitted application under the Right to
Information Rules. The petitioner’s re-totaling result has
not been declared and his application filed under Right to
Information Rules have not been responded.
I have considered the submissions of learned counsel
for the petitioner and perused the facts of the case.
Since there is no provision of re-evaluation of the
answer books, therefore, she is not entitled for re-
evaluation of the answer book and he appeared in the
process of selection and after taking part in the examination
she has challenged the said procedure. So far as re-totaling
2
is concerned, that application according to the petitioner is
pending, therefore, this writ petition cannot be entertained
on this ground also. The petitioner has approached the
authorities concerned for obtaining the information by filing
the application under Right to Information Rules and
complete procedure has been given in rules that how the
application is to be treated and dealt with and in case any
grievance remains then how the grievance can be redressed
by the appellate authority.
In view of the above reasons, I do not find any merit
in this writ petition and the same is hereby dismissed.
(PRAKASH TATIA), J.
c.p.goyal/-