High Court Kerala High Court

Rani Chacko vs The Vice Chancellor on 14 August, 2008

Kerala High Court
Rani Chacko vs The Vice Chancellor on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19167 of 2008(F)


1. RANI CHACKO, AGED 23, D/O. CHACKO,
                      ...  Petitioner

                        Vs



1. THE VICE CHANCELLOR, MAHATHMA GANDHI
                       ...       Respondent

2. THE REGISTRAR, MATHATHMA GANDHI

3. BOARD OF EXAMINATION AND REVLUATION

                For Petitioner  :SRI.S.VIDYASAGAR

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/08/2008

 O R D E R
                          S.SIRI JAGAN, J.

                   ==================

                    W.P.(C).No.19167 of 2008

                   ==================

             Dated this the 14th day of August, 2008

                          J U D G M E N T

The petitioner is a pre-degree student who appeared for the

pre-degree examination in April-May 1998. On the belief that the

English paper was not properly scrutinised and revalued, the

petitioner approached the 2nd respondent University for another

revaluation. Earlier the petitioner approached this Court by filing

W.P(C).No. 20665/2006, in which, according to the petitioner,

she was permitted to remit the additional amount for revaluation

and for properly scrutinising her English answer paper. The

petitioner is stated to have remitted the fee in respect of the

same. The petitioner is aggrieved by the failure on the part of the

University to revalue her answer paper.

2. The learned Standing Counsel appearing for the

University, on the basis of the counter affidavit, would submit

that the examination having been over in 1998, the answer paper

is not available now. He would further submit that as per Ext.P5

memo which was the basis for the earlier judgment, what has

w.p.c.19167/08 2

been extended to the petitioner is not a revaluation, but only an

additional memo for which the petitioner was directed to pay fee

of Rs.100/-. Pursuant to payment of that fee additional memo

was already issued to the petitioner. In the above circumstances,

the learned Standing Counsel would submit that nothing more

can be done in the present circumstances.

3. I have considered the rival contentions in detail.

4. Admittedly the examination was over as early as in

April-May 1998. I do not think that the University can be

expected to preserve the answer paper for 10 years. In the

absence of the answer paper, no revaluation can be done. As

such, the petitioner cannot be given any relief in this writ

petition. Accordingly, this writ petition is dismissed.

Sd/-

sdk+                                           S.SIRI JAGAN, JUDGE


             ///True copy///




                            P.A. to Judge

w.p.c.19167/08    3