Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Kumar And Another vs State Of U P And 4 Others
2021 Latest Caselaw 9143 ALL

Citation : 2021 Latest Caselaw 9143 ALL
Judgement Date : 30 July, 2021

Allahabad High Court
Santosh Kumar And Another vs State Of U P And 4 Others on 30 July, 2021
Bench: Pankaj Bhatia



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 6
 

 
Case :- WRIT - A No. - 8356 of 2021
 

 
Petitioner :- Santosh Kumar And Another
 
Respondent :- State Of U P And 4 Others
 
Counsel for Petitioner :- Akhilesh Kumar Mishra
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Pankaj Bhatia,J.

Learned counsel for the petitioners argues that while filling the online form, certain inadvertent errors occurred. While filling the marks obtained in Graduation examination, it is claimed that the marks obtained by the petitioner no. 1 were 418 out of 900, whereas while filling the form, it was filled as 918 out of 1800. In respect of petitioner no. 2 also a similar discrepancies occurred while filling the marks. The actual marks obtained by the petitioner no. 2 were 80 out of 100, however, while filling the form, it was filled as 165 out of 200.

Counsel for the petitioners relies upon the judgment of this Court dated 15.10.2020 passed in Service Single No. 8712 of 2020 (Shaviya Praveen Vs. State of U.P. and others), wherein this Court has disposed off the said writ petition with the following directions:-

"In case the petitioner had participated in the counselling that stands concluded, the respondent no.4 shall provide the petitioner one opportunity of making rectification of the details filled up in the online form as per correct details found recorded in the documents relied in support of details filled in the online form. Such opportunity of correction, if any, may be provided to the petitioner within a period of one month from today. All other reliefs claimed by the petitioner shall be subject to the outcome of the compliance of the order passed by this Court.

The petitioner shall move her application within a week from today which shall be entertained and appropriate orders be passed as aforesaid"

Keeping in view the said decision, the present petition is also disposed off with a direction that in case the petitioners had participated in the counselling that stands concluded, the respondent no.4 shall provide the petitioners one opportunity of making rectification of the details filled up in the online form as per correct details found recorded in the documents relied in support of details filled in the online form. Such opportunity of correction, if any, may be provided to the petitioners within a period of one month from today. All other reliefs claimed by the petitioners shall be subject to the outcome of the compliance of the order passed by this Court.

The petitioners shall move their application within a week from today which shall be entertained and appropriate orders be passed as aforesaid.

The petition is disposed off in terms of the said order.

Copy of the order downloaded from the official website of this Court shall be treated/accepted as certified copy of this order.

Order Date :- 30.7.2021

S. Rahman

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter