High Court Kerala High Court

Vinod Kumar.K.R vs The Vice Chancellor on 20 October, 2009

Kerala High Court
Vinod Kumar.K.R vs The Vice Chancellor on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29204 of 2009(U)


1. VINOD KUMAR.K.R,
                      ...  Petitioner

                        Vs



1. THE VICE CHANCELLOR,
                       ...       Respondent

2. MAHATMA GANDHI UNIVERSITY,

3. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.MANOJ P.KUNJACHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/10/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No. 29204 of 2009 – U

—————————————-
Dated 20th October, 2009

Judgment

The petitioner appeared for the final year B.A. degree

examination in Economics conducted by the Mahatma Gandhi

University in April, 2009. The results were published in June,

2009. The petitioner failed in the said examination. He did not

however applied for revaluation in time, since he was employed

in Chennai. After the last date for submission of applications for

revaluation was over, he submitted Ext.P2 letter to the Vice

Chancellor of the Mahatma Gandhi University requesting for

permission to apply for revaluation after the last date. This writ

petition was thereupon filed seeking a direction to the Vice

Chancellor to consider Ext.P2 and pass orders thereon within a

time limit to be fixed by this Court. The petitioner also seeks a

direction to the respondents to accept the application for

revaluation, revalue his answer script and to publish the result

within a time limit to be fixed by this Court.

W.P.(C) No.29204/2009 2

2. As per the stipulations in Kerala University First

Ordinances, 1998 as in force on 2.10.1983, which for the time

being governs the Mahatma Gandhi University also,

applications for revaluation have to be submitted within 21

days from the date of publication of the result. There is no

provision in the Ordinance empowering the Syndicate or the

Vice Chancellor to condone the delay in applying for

revaluation. In the absence of any stipulation in the University

Act to act upon belated applications, the request made by the

petitioner cannot be entertained. I therefore find no reason to

entertain this writ petition. The writ petition fails and is

accordingly dismissed.

P.N.RAVINDRAN
Judge

vaa