Civil Writ Petition No. 11234 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
Civil Writ Petition No. 11234 of 2008
Date of decision: 14.07.2008
Astha (minor) through Sh Ramesh Trehan (father) ........Petitioner
Versus
Central Board of Secondary Education .......Respondent(s)
Coram: HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON'BLE MS. JUSTICE NIRMALJIT KAUR
-.-
Present: Mr. B B Bagga, Advocate
for the appellant
Mr. Harsh Aggarwal, Advocate
for the respondent
-.-
ASHUTOSH MOHUNTA, J. (Oral)
The petitioner is aggrieved by the award of 1 mark out of 315
marks in the entrance examination for AIEEE-2008.
Learned counsel for the petitioner submits that the petitioner
had secured 88.6% marks in the marticulation examination, conducted by
the Central Board of Secondary Education and also secured 77.2% marks in
her 10+2 examination. However, in the entrance examination for AIEEE-
2008, she has been awarded 1 mark out of 315 marks. It is submitted that
there seems to be some mistake in awarding the marks to the petitioner in
the entrance examination for AIEEE-2008.
Mr. Aggarwal, Counsel appearing for the Board, argued that
the question paper in the entrance examination for AIEEE was of objective
Civil Writ Petition No. 11234 of 2008 2
type and there was a system of negative marking. He submits that due to
the negative marking, the petitioner has secured only 1 mark out of 315
marks. He has also shown us the answer sheet of the petitioner. A perusal
thereof, shows that the candidates were given OMR sheet and the answers
attempted were scanned through computer and accordingly, the marks were
awarded. Because of the negative marking in the objective type question
paper, the petitioner secured such low marks. We find nothing wrong with
the marking done in the case of the petitioner.
In view of the above, there is no merit in the writ petition and
the same is dismissed.
[ASHUTOSH MOHUNTA]
JUDGE
[NIRMALJIT KAUR]
JUDGE
July 14, 2008
mohan
Civil Writ Petition No. 11234 of 2008 3