Allahabad High Court High Court

Yogendra Pratap Singh vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Yogendra Pratap Singh vs State Of U.P. & Others on 18 January, 2010
Court No. - 39
Case :- WRIT - C No. - 50838 of 2009
Petitioner :- Yogendra Pratap Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dharmendra Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioner, who had appeared at the Intermediate Examination
2009 conducted by the Board of High Schools and Intermediate
Education, has filed this petition as he was not satisfied with the
marks obtained by him in Mathematics Paper II and III.

In Mathematics, the petitioner had obtained 2 marks in both papers
II & III while in Paper I, he obtained 32 marks. On 24th
November, 2009, the Court passed the following order :-

“Learned Standing Counsel has produced the answer sheet of
Mathematics second and third papers which has been shown to
the petitioner Sri Yogendra Pratap Singh who is identified by Sri
Dharmendra Pratap Singh learned counsel for the petitioner. The
petitioner has submited before the court that in Mathematics
second paper the cover page is of the petitioner whereas the
internal pages of the copy are not his writing.

In view of that Secretary Madhyamik Shiksha Parishad U.P.
Allahabad/or any committee constituted for the said
purpose/Regional Secretary of the concerned district which may
be empowered shall hold an inquiry in this regard and submit a
report within a period of four weeks.

List this case on 21st December, 2009.”

Learned Standing Counsel appearing for the respondents states
that the Committee has found that tampering was done and the
petitioner was awarded same percentage of marks in Mathematics
Paper II & III as he has obtained Mathematics Paper I. He,
therefore, states that the petitioner has now been awarded 91 marks
out of 100 in Mathematics and the corrected mark-sheet shall be
sent to the College from where the petitioner can collect the
corrected mark-sheet.

The writ petition is allowed to the extent indicated above.

Order Date :- 18.1.2010
SK