IN THE HIGH COURT OF JUDICATURE AT PATNA
---
LPA No.507 of 2008
—
SEEMA RANI
Versus
BIHAR PUB.SERVICE COMMISSION&O
———–
For the appellant :Mr. Sujeet Kumar Sinha
For the respondents: Mr. Rajesh Kumar,GA 8
Mr. Sanjay Pandey
—
PRESENT
Hon’ble the Chief Justice
And
Hon’ble Mr. Justice Ghanshyam Prasad
—
Dated, the 10th July, 2008
The appeal suffers from delay of 93 days and for that
an application (IA. No.3890 of 2008) has been made. Even if
we condone the delay in filing the appeal, we find that the
appeal has no merit.
2. The counsel for the appellants submits that even if
there is no provision for re-evaluation, when there is gross error
in assessment of the answer book, re-evaluation can be ordered.
3. We are afraid, there is no such proposition as is
sought to be canvassed.
4. The appeal has no merit. It is dismissed in limine.
2
5. This disposes of IA No.3890 of 2008 as well.
R.M. Lodha, CJ.
Neyaz/- Ghanshyam Prasad, J.