Andhra Pradesh High Court - Amravati
Y.S.Nanda Kishore Goud vs The State Of Andhra Pradesh on 30 April, 2022
1
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
MAIN CASE No.: W.P.No.11526 of 2022
PROCEEDING SHEET
Sl.
ORDER
No DATE
2) 30.04.2022 DEV, J
W.P.No.11526 of 2022
Admit.
For filing counters, post after Summer Vacation, 2022.
_________ DEV, J I.A.No.1 of 2022 In this writ petition, the petitioner appeared for MBBS final year Part-II examinations conducted in the month of January, 2022. As per the result announced by the 2nd Respondent-University, the petitioner failed Surgery subject.
The grievance of the petitioner is that the valuation of answer scripts by digitally was not properly done by the 2nd Respondent.
By following the earlier orders passed by this Court, this Court directed the Respondent No.2 and 3, to produce the relevant answer scripts before the Court. The said answer scripts were produced before the Court, which were verified by the petitioner and his counsel in the presence of Respondent No.3 and his counsel. On 2 verification of the answer scripts, they noted some discrepancies in the valuation.
On verification of the answer scripts, in view of the discrepancies found in the valuation by two examiners and it appears that the directions issued in Dr. P. Kishore Kumar and others vs. State of A.P. and others,1 are not strictly followed, in the prima facie opinion of this Court, it is appropriate to direct the 2nd Respondent to get the answer scripts of the petitioner to evaluate once again digitally by identifying two fresh examiners.
Accordingly, the 2nd Respondent is directed to get the answer scripts of the petitioner for the Surgery subject, to evaluate once again digitally by identifying two fresh examiners. The corrected answer scripts must be preserved for future relief. The entire exercise shall be completed within a period of four (4) weeks from today.
_________ DEV, J Note: Issue CC today.
B/o PGR 1 2016(6) ALT 408