Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Randi Srilekhya vs The State Of Ap
2021 Latest Caselaw 2685 AP

Citation : 2021 Latest Caselaw 2685 AP
Judgement Date : 28 July, 2021

Andhra Pradesh High Court - Amravati
Randi Srilekhya vs The State Of Ap on 28 July, 2021
Bench: U.Durga Prasad Rao
eo

IN THE HIGH COURT OF ANDHRA PRADESH :: AMARAVATI

WEDNESDAY, THE TWENTY EIGHTH DAY OF JULY
TWO THOUSAND AND TWENTY ONE
>: PRESENT:
THE HONOURABLE SRI JUSTICE U.DURGA PRASAD RAO
WRIT PETITION NO: 12488 OF 2021

 

Between:
Randi Srilekhya, D/o Rajesh Kumar, Aged about 21 years, BDS student, KLR's Lenora
Institution of Dental Sciences, Rajamahendravaram, East Godavari district, Rio
D.No.71-14-2, 1% Division, Srirampuram Road, Tarakarama Nagar, Raj
amahendravaram, East Godavari district. .
Petitioner
. AND
1. The State of Andhra Pradesh, Rep. by its Principal Secretary, Medical, Health
and Family Welfare Department, Secretariat Buildings, Amaravathi.
2. NTR University of Health Sciences, Rep, by its Registrar, Viiayawada, Krishna
District.
3. Controller of Examiner, NTR University of Health Sciences, Vijayawada, Krishna
District
Respondents

Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be pleased to
issue writ of mandamus or any other appropriate writ or direction declaring the action of
the 2" and 3° respondents in conducting the digital evaluation process contrary to the
Principles laid down in Dr. P.Kishore Kumar Vs. State of A.P. 2016(6) ALT 408) and
DrJ. Kiran Kumar and others Vs. State of A.P. 2017 (6) ALT 213 in respect of
Petitioner's final BDS Course Examinations held in the month of February, 2021 and not
furnishing copies of the petitioner's answer scripts (for failed subjects) as highly illegal,
arbitrary, irrational, void and contrary to the Principles of Natural Justice and apart from
violative of Articles 14 and 21 of Constitution of India and consequently direct the
respondent Nos. 2 and 3 to evaluate the petitioner's answer scripts strictly in adherence
to the above stated Judgments of this Hon'ble Court

iA NO: 1 OF 2021

Petition under Section 151 CPC praying that in the circumstances stated in the
affidavit filed in support of the petition, the High Court may be pleased to direct the 24
respondent allow the petitioners to verify their answer scripts physically in the presence
of 2° respondent university authorities, pending disposal of WP 12488 of 2021, on the
file of the High Court.

The petition coming on for hearing, upon perusing the Petition and the affidavit
filed in support thereof and upon hearing the arguments of SRI G V S MEHAR KUMAR
Advocate for the Petitioner, GP FOR MEDICAL HEALTH AND FAMILY WELFARE for
the Respondent No.1, SRI G.VIJAY KUMAR Standing Counsel for Respondent Nos.2
and 3, the Court made the following.

ORDER:

"The controller of examination along with the relevant technical person and the answer sheets of the petitioner in respect of Conservative Dentistry and Prosthodontics of BDS Final year, shall attend the Court on 04.08.2021 at 02.15 p.m."

SD/-CHITTI JOSEPH ASSISTANT REGISTRAR TRUE COPY// Cade For ASSISTANT REGISTRAR

pee pete ee ra Mat TE oe elt RN SR SERENE NSE MIO BNE STIS EDOATO DST IE EDU SEDTT ETE f Wi OANA NTA INTE GER ne naa ee ee

To,

oN

NOD OE

_ The Principal Secretary, Medical, Health and Family Welfare Department, State

of Andhra Pradesh, Secretariat Buildings, Amaravathi.

The Registrar, NTR University of Health Sciences, Vijayawada, Krishna District, Controller of Examiner, NTR University of Health Sciences, Vijayawada, Krishna District (Addresses 1 to 3 by RPAD)

One CC to SRI G VS MEHAR KUMAR Advocate [OPUC]}

Two CCs to GP FOR MEDICAL HEALTH, High Court of Andhra Pradesh. [OUT] One CC to SRI G.VIJAY KUMAR, Standing Counsel, High Court of AP [OPUC] One spare copy

HIGH COURT

UDPRJ

DATED:28/07/2021

_ ATTEND THE COURT ON 04-08-2021 AT 02.15 P.M.

ORDER

WP.No.12488 of 2021

DIRECTION

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter