IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13711 of 2010(L)
1. MIDHUN DAS, S/O.K.R.MOHAN DAS,
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
For Petitioner :SMT.RESHMI JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :23/04/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 13711 OF 2010
-----------------------------------------------------------
Dated this the 23rd April, 2010.
JUDGMENT
The petitioner in this writ petition is a student who
had applied for revaluation and scrutiny to the University of
his answer papers in Electrical Machines I. He complains
that the delay in carrying out the revaluation and scrutiny is
causing undue hardship and loss to him. Therefore, he prays
for appropriate directions for the conduct of the revaluation
expeditiously.
2. Adv.T.A.Shaji, who appears for the University
submits that the application for revaluation and scrutiny
has been submitted only on 12.4.2010. At least two
months’ time is required to complete the revaluation
process.
3. In the above circumstances, this writ petition is
disposed of directing the M.G.University to complete the
revaluation of the answer papers of the petitioner, as
expeditiously as possible and at any rate, within a period
of two months from the date of receipt of a copy of this
judgment. The scrutiny shall be completed within a period
WPC 13711/2010 2
of two months from the date of receipt of a copy of this
judgment. It is clarified that the above direction is subject
to the condition that the application for revaluation
submitted by the petitioner is in order and free from any
defects.
K. SURENDRA MOHAN
Judge
jj
WPC 13711/2010 3