Gujarat High Court Case Information System
Print
SCA/8458/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8458 of
2008
=================================================
PATEL
DIXITABEN PRAVINCHANDRA - Petitioner(s)
Versus
GUJARAT
HIGHER SECONDARY EDUCATION BOARD - Respondent(s)
=================================================
Appearance :
MR
PARIMAL P PATEL for Petitioner(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/06/2008
ORAL
ORDER
Mr.Parimal
P. Patel, learned advocate for the petitioner submits that the
petitioner-student had appeared for Standard-XII Examination wherein
she scored 57 marks in Psychology, 76 marks in Geography and 83 marks
in Sanskrit. The learned advocate further submits that the marks
aforesaid are not upto the expectation of the student and she is
hopeful of getting her result improved, if the assessment of these
papers is verified, mainly on three counts, viz. (i) totalling of
marks, (ii) verification about the hand-writing of the answer sheets,
and (iii) any left over questions from being assessed.
Mr.Patel,
learned advocate states that in the past, i.e. in the previous
examination, a similar petition was filed by some other student and
the Court had granted indulgence by calling the papers on condition
that the student deposits a sum of Rs.1000/- per paper, which will be
liable to be forfeited in case result of the petitioner does not
vary.
2. Notice
returnable on 27th June 2008. The respondent-Board is
directed to make available the answer sheets of the petitioner of the
aforesaid subjects on the returnable date for perusal in this Court.
Direct service is permitted today.
(RAVI R. TRIPATHI, J.)
karim
Top