Court No. - 39 Case :- WRIT - C No. - 69701 of 2009 Petitioner :- Ashish Kumar (Minor) Respondent :- State Of U.P. & Others Petitioner Counsel :- Alok Dwivedi 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 he felt dissatisfied with the marks
awarded to him in English Paper II, Mathematics Paper II and
Chemistry Paper I & II.
The answer books of the petitioner were directed to be produced
on the deposit of Rs.5000/- with the Registrar General of the
Court. The petitioner deposited the said amount.
Learned Standing Counsel has produced the answer books of the
petitioner and has stated that in Chemistry Paper II, the marks have
increased from 15 to 16 and the other answer books show that all
the answers have been marked and the total is correct.
As the marks in Chemistry Paper II have increased from 15 to 16,
the amount of Rs.5000/- deposited with the Registrar General of
the Court shall be refunded to the petitioner. The Board shall now
issue a corrected mark-sheet to the petitioner.
The writ petition is allowed to the extent indicated above.
Order Date :- 11.1.2010
SK