Allahabad High Court
Yashwant Singh vs Madhyamik Shiksha Parishad U.P. & … on 11 January, 2010
Court No. - 39 Case :- WRIT - C No. - 65634 of 2009 Petitioner :- Yashwant Singh Respondent :- Madhyamik Shiksha Parishad U.P. & Ors. Petitioner Counsel :- Niraj Tripathi Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The petitioner who had appeared in the High School Examination-
2009 has filed this petition as he was dissatisfied with the marks
awarded to him in English Paper-I and Science Paper-I.
In English Paper-I the petitioner has been awarded 29 marks out of
50 while in Science Paper-I he was awarded 18 marks.
The answer books have been produced by the learned Standing
Counsel. It is seen that all the answers have been marked and the
total is correct. No relief, therefore, can be granted to the
petitioner.
The writ petition is, accordingly, dismissed.
Order Date :- 11.1.2010
GS