IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36598 of 2009(T)
1. MARIYA VARGHESE , AGED 19 YEARS
... Petitioner
2. ANU.J.POOVATHINKAL
3. JINCY MOL.N.M
Vs
1. THE CONTROLLER OF EXAMINATION
... Respondent
2. THE PRINCIPAL
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/12/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.36598 OF 2009
-------------------------------------------
Dated this the 23rd day of December, 2009
JUDGMENT
The petitioners seek a direction for revaluation of the
answer scripts within a time limit. Having heard learned counsel
for parties, it is directed that the application for revaluation of
the answer scripts of the petitioners will be taken up, and if it is
in order and if they have remitted the due fee, the revaluation
results will be declared within six weeks from the date of receipt
of a copy of this judgment. The writ petition is ordered
accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.23/12.