High Court Rajasthan High Court

Balbir Singh Sewada vs University Of Raj on 12 March, 2010

Rajasthan High Court
Balbir Singh Sewada vs University Of Raj on 12 March, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                  **

Civil Writ Petition No.3179/2010
Balbir Singh Sewada Versus
University of Rajasthan & Ors

Date of Order ::: 12/03/10

Hon’ble Mr. Justice Ajay Rastogi

Mr. Vijay Poonia, for petitioner
Petitioner was student of BA Part-III and the result was finally declared and thereafter he submitted application for revaluation result whereof has also been declared on 17/12/2009. The petitioner thereafter has approached this Court with the grievance that he may be permitted to inspect answer sheets of BA Part-III examination. There is no provision under University Ordinance while at the same time, petitioner can certainly approached the authority under Right to Information Act, 2005, if permissible under the law. However, this Court does not find justification to entertain the petition. Consequently, writ petition is hereby dismissed.

(Ajay Rastogi), J.

K.Khatri/p1/
3179CW2010-Mar12-DsRTI.do