High Court Madhya Pradesh High Court

Sourabh Kumar Harinkhede vs Board Of Secondary Education M.P on 10 September, 2010

Madhya Pradesh High Court
Sourabh Kumar Harinkhede vs Board Of Secondary Education M.P on 10 September, 2010
                                      W.P.No. 12271 / 2010
                    (Sourabh Kumar Harinkhede .v. Board of Sec. Edn. MP, Bhopal)
      10-09-2010

      Shri Rakesh sharma, learned counsel for petitioner.

      Shri Sanjeev Mishra, learned counsel for respondent/Board.

Heard on the question of admission.

The petitioner has filed this petition seeking revaluation of his answer sheets in
the subjects of English (General), Hindi (Special) and Physics on the ground that the
answer sheets have been improperly valued by the concerned authorities and also
alleging that the petitioner has been awarded extremely low marks in the examination
although he is a meritorious student.

At this stage, Shri Sanjeev Mishra, learned counsel who enters appearance on
behalf of the respondent/Board, submits that in case the petitioner files application for
re-totaling of marks in the aforesaid subjects, the same shall be considered and decided
expeditiously in accordance with law.

In view of the aforesaid averments made by the learned counsel for the
respondent/Board, the petition filed by the petitioner is disposed of with liberty to the
petitioner to file an application before the concerned authorities for re-totaling in
accordance with the regulations along with the requisite fee within a week.

In case the petitioner does so along with a copy of the order passed by this
Court today, the respondent/authorities shall take further steps on the said application
expeditiously accordance with law and communicate the result thereafter to the
petitioner.

With the aforesaid liberty/directions the petition filed by the petitioner stands
disposed of.

C.C. as per rules.

                                                                       ( R.S.Jha )
mct                                                                      Judge