Court No. - 24 Case :- MISC. SINGLE No. - 3774 of 2010 Petitioner :- Alok Kumar(Nabalig)Thru Prakratik Sanrakshak Pita Tilakdhari Respondent :- State Of U.P. Thru Principal Secretary Madhyamik Shiksha Par Petitioner Counsel :- Kamlesh Singh Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Heard learned Counsel for the petitioner and learned Standing Counsel.
With the consent of learned Counsel for the petitioner and learned
Standing Counsel, the writ petition is being disposed of finally.
This writ petition has been filed for a direction to the opposite party no.2
for deciding the representation dated 14.6.2010, whereby the petitioner
has requested to re-checking the answer-book of Mathematics Ist and
IInd papers.
Learned counsel for the petitioner has submitted that the petitioner
appeared in High School Examination, 2010. When the result of High
School Examination, 2010 was declared, he was shocked to know that
he got only 23 and 27 marks in Mathematics I and II papers and as
such, he moved a representation to the opposite party No.2 on
14.6.2010 for re-checking the answer book of the aforesaid papers but
no heed has been paid by the opposite party No.2. Feeling aggrieved,
the petitioner has preferred the instant writ petition.
After arguing the matter at some length, learned Counsel for the
petitioner submits 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 application for
scrutiny of Mathematics I and II papers after depositing requisite fee as
well as late fee and the authority concerned may be directed to consider
and decide the application for scrutiny of the aforesaid paper, to which
learned Standing Counsel has no objection.
Under the circumstances, without entering into the merit of the case, it is
provided that in case the petitioner moves an application for scrutiny of
Mathematics I and II papers after depositing requisite fee as well as late
fee within a period of ten days from today, the authority concerned is
directed to dispose of the application for scrutiny of the aforesaid paper
in accordance with law and the result of the petitioner thereof may be
issued, expeditiously, say, within a period of fifteen days from the date
of receipt of a certified copy of this order along with the application of
scrutiny.
With these directions, this writ petition is disposed of finally.
Order Date :- 8.7.2010
Ajit/-