Court No. - 39 Case :- WRIT - A No. - 47770 of 2010 Petitioner :- Ram Sewak Sharma Respondent :- Sachiv Lok Sewa Ayog, Uttar Pradesh And Others Petitioner Counsel :- S. A. Lari Respondent Counsel :- Pushpendra Singh Hon'ble Dilip Gupta,J.
The petitioner who had appeared at the Sub-Deputy Inspector
Examination-2006 conducted by the Public Service Commission,
Uttar Pradesh, Allahabad is aggrieved by the marks awarded to
him in two papers.
The records of the writ petition indicate that the petitioner has been
awarded 79 marks out of 150 marks in Paper Code No.61 and 106
marks out of 150 marks in Paper Code No.62. It is the expectation
of the petitioner that he should be awarded at least 270 marks. This
petition has, therefore, been filed for a direction upon the
respondents to re-evaluate the answer books.
Sri Gautam Baghel, learned counsel appearing for the respondent-
U.P. Public Service Commission has stated that the examination
was based on objective type of questions and the answers were
given on OMR sheet and the marks have been awarded after
checking from the OMR Scanner.
There is, therefore, no scope for any mistake in the marks awarded
to the petitioner and the apprehension of the petitioner that the
marks have not been properly given is misconceived. For this
reason and also for the reason that there is no provision for re-
evaluation of the answer-sheet, it is not possible to grant any relief
to the petitioner.
The writ petition is, accordingly, dismissed.
Order Date :- 11.8.2010
GS