Allahabad High Court High Court

Jagpreet Singh Saluja vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Jagpreet Singh Saluja vs State Of U.P. & Others on 22 January, 2010
Court No. - 39

Case :- WRIT - C No. - 2795 of 2010

Petitioner :- Jagpreet Singh Saluja
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M. Chaturvedi,S.N. Pandey
Respondent Counsel :- C.S.C.,Neeraj Tiwari

Hon'ble Dilip Gupta,J.

The petitioner, who had appeared at the LL.B. Ist year examination
from a College affiliated to the Chhatrapati Shahu Ji Maharaj
University, Kanpur (hereinafter referred to as the ‘University’), has
filed this petition for a direction upon the respondent-University to
re-evaluate the answer books of certain papers of LL.B. Ist year
examination.

It is stated in the petition that the result of the examination which
was held in March-April 2009 was declared on 24th July, 2009 but
there is some mistake in the evaluation of the answer books and
the petitioner should have been awarded more marks.

Sri Neeraj Tiwari, learned counsel appearing for the respondent-
University states that there is no provision for re-evaluation of the
answer book and even otherwise, the petitioner has approached
this Court after more than six months.

Learned counsel for the petitioner has not placed before the Court
any Rule or Regulation of the University which provides for re-
evaluation of the answer book. In the absence of any such
provision for re-evaluation of the answer book, it is not possible
for the Court to issue any direction for re-evaluation of the answer
books. This is what has been held by the Supreme Court in
Pramod Kumar Srivastava Vs. Chairman, Bihar Public
Service Commission, Patna & Ors., (2004) 6 SCC 714.

This apart, the petitioner is not entitled to any relief as he has
approached this Court after more than six months from the date of
declaration of the result.

The writ petition is, accordingly, dismissed.

Order Date :- 22.1.2010
SK