IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25178 of 2009(N)
1. SHALINI.M.S.,
... Petitioner
Vs
1. THE MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).25178/2009
--------------------
Dated this the 28th day of August, 2009
JUDGMENT
Petitioner is a student of B.C.A Degree Examination.
Apparently dissatisfied with the marks obtained in one
subject, ‘Software Engineering’, in the 6th semester
examination, she had applied for revaluation. She is
aggrieved that the result of the revaluation has not been
published so far. Ext.P2 application for revaluation is
pending before the respondents.
2. I heard learned standing counsel for the University
also.
3. Accordingly, writ petition is disposed of directing the
respondents to publish the results of the revaluation sought
for by the petitioner, as early as possible, at any rate, within
a period of ten weeks from the date of receipt of a copy of
this judgment provided the application for revaluation is in
order and otherwise correct.
V.GIRI,
Judge
mrcs