IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 3345 of 2011
--------
Pankaj Kumar ... Petitioner
Versus
State of Jharkhand & ors. ... Respondents
--------
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
--------
For the petitioner: Mr. Ananda Sen, Advocate
For the State: J.C. to G.P.-I
For the C.B.S.E.: Mr. Rajiv Ranjan, Advocate
--------
Order No. 03: Dated 11th July, 2011
Per D.N.Patel, J.
1. Learned counsel for the petitioner submitted that the petitioner is a
brilliant student, who has appeared in the 12th Standard
Examination, conducted by the Central Board of Secondary
Education, for the year, 2011, result of which was published on 27th
May, 2011. Having seen the result, the petitioner came to know that
he has obtained only 37 marks in Chemistry paper and, therefore,
the petitioner applied for re-totalling of the marks in the said paper
on 31st May, 2011. However, nothing having been heard from the
respondents, the present petition has been preferred by the
petitioner. It is further submitted by the learned counsel for the
petitioner that the petitioner is ready and willing to deposit a sum of
Rs.2,500/- (rupees two thousand and five hundred) before this
Court, so that the answer sheet of Chemistry paper may be brought
to the Court and may be verified by this Court, about the re-totalling
of the marks and to see that if any answer is left out by the examiner
from being examined and the petitioner is ready to deposit the said
amount, if permitted by this Court, within a period of three days from
today.
2. Learned counsel for the respondent-Board submitted that in
pursuance of the notice, issued by this Court, he has verified the
same from his client, who has replied that the application of the
petitioner has already been answered and the marks given in the
answer sheet of Chemistry paper has been re-totalled and has been
found to be correct. Nonetheless, for the satisfaction of the
2.
petitioner, if the aforesaid amount is ordered to be deposited by the
petitioner and if the amount is actually deposited, the authorities of
the respondent-Board are ready to present the copy of the answer
sheet of Chemistry paper of the petitioner before this Court, on the
next date of hearing.
3. In view of the aforesaid submissions, it appears that there is already
a re-totalling done by the authorities of the respondent-Board of the
Chemistry paper in which the petitioner has appeared and the marks
given by the respondent-Board has been found to be correct.
Nonetheless, only for satisfaction of the petitioner, if the amount of
Rs.2,500/- (rupees two thousand and five hundred) is deposited by
the petitioner before this Court, within a period of three days from
today, I hereby direct the respondent-Board to present the answer
sheet of Chemistry paper of the petitioner before this Court on the
next date of hearing, so as to check whether there is any error in re-
totalling of the marks or whether any answer has been left out to be
examined by the examiner.
4. Copy of the receipt showing deposit of the amount will be pointed
out by the learned counsel for the petitioner to the learned counsel
for the respondent-Board and if the amount is deposited, then the
Board is directed to present the answer sheet of Chemistry paper of
the petitioner before this Court.
5. The matter is adjourned to be listed on 19th July, 2011 under the
heading “For Final Disposal”.
( D.N. Patel, J. )
A.K.Verma/