IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32373 of 2009(N)
1. ANAND LALU.T.,
... Petitioner
2. RAHILA.A.P., RASHIKHA MANZIL HOUSE,
Vs
1. THE COMMISSIONER FOR GOVERNMENT
... Respondent
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :17/11/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P.(C)No.32373 of 2009
-----------------------------------------
Dated this the 17th day of November, 2009
J U D G M E N T
The petitioners appeared for the second year TTC
examination conducted by the Commissioner for
Government Examinations. The results were published on
15.10.2009. The petitioners did not secure the minimum
grade for English. They have therefore applied for
revaluation of their answer scripts by submitting Exts. P3
and P4 applications. It is stated that the applications were
filed before the last date and that the requisite fee has also
been paid. The petitioners submit that they had done well
in the examination and that they are sure to secure a better
grade if their answer scripts are revalued. They submit
that they have been offered employment, but in view of the
low grade awarded for the paper in English, they are
disabled from accepting employment. In this writ petition
the petitioners seek expeditious revaluation of their answer
scripts.
W.P.(C) No. 32373/09
2
2. Sri. P.N.Santhosh, the learned Government Pleader
appearing for the respondents submits on instructions that
the respondents will take steps to have the petitioners’
answer scripts revalued and to publish the results on or
before 15.12.2009. In the light of the said submission, I
dispose of this writ petition with a direction to the
respondents to have the petitioners answer scripts
described in Exts.P3 and P4 applications revalued and to
publish the results expeditiously and in any event on or
before 15.12.2009.
P.N.RAVINDRAN
Judge
vps