Allahabad High Court High Court

Utkarsh Mittal vs Union Of India And Others on 2 August, 2010

Allahabad High Court
Utkarsh Mittal vs Union Of India And Others on 2 August, 2010
Court No. - 39

Case :- WRIT - C No. - 40723 of 2010

Petitioner :- Utkarsh Mittal
Respondent :- Union Of India And Others
Petitioner Counsel :- Amit Saxena
Respondent Counsel :- A.S.G.I.,S.P. Sharma

Hon'ble Dilip Gupta,J.

The petitioner, who had appeared at the Class XII Examination
conducted by the Central Board of Secondary Education, filed this
petition as he was not satisfied with the marks awarded to him in
Chemistry Paper.

The answer book has been produced by Sri S.P. Sharma, learned
counsel for the respondent-Board. Perusal of the same shows that
all the answers have been marked and the total is correct. The
father of the candidate has also been shown the answer book to
ascertain whether the copy is in the handwriting of the candidate
and he states that the answers are in the handwriting of the
candidate.

No relief, therefore, can be granted to the petitioner. The writ
petition is, accordingly, dismissed.

Order Date :- 2.8.2010
SK