Allahabad High Court High Court

Km. Akanksha Singh vs Central Board Of Secondary … on 16 June, 2010

Allahabad High Court
Km. Akanksha Singh vs Central Board Of Secondary … on 16 June, 2010
Court No. - 21

Case :- WRIT - C No. - 33299 of 2010

Petitioner :- Km. Akanksha Singh
Respondent :- Central Board Of Secondary Education Allahabad & Ors.
Petitioner Counsel :- Bheem Singh
Respondent Counsel :- H.N. Pandey

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the parties.

In pursuance of earlier direction given by this Court learned counsel for
respondents has placed concerned answer sheet of petitioner before this Court.

From perusal of it, certain discrepancies are apparent while awarding
the marks to the candidate, therefore, in view of decision of this Court
rendered in Aditya Dev Singh Vs. Registrar, Chhatrapati Sahuji Maharaj
University, Kanpur, 2005 (2) Education and Service Cases (All.) the
respondents are directed to re-examine/re-valuate the answer sheet of the
petitioner’s Accountancy paper of Class XII within a period of 15 days from
today.

The writ petition stands disposed of finally.

Order Date :- 16.6.2010
LJ/-