High Court Kerala High Court

P.L.Daisy vs Controller Of Examination on 30 July, 2009

Kerala High Court
P.L.Daisy vs Controller Of Examination on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21477 of 2009(D)


1. P.L.DAISY, RESOURCE TEACHER,
                      ...  Petitioner

                        Vs



1. CONTROLLER OF EXAMINATION,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. THE HEAD MASTER, MODEL BOYS HIGH SCHOOL,

                For Petitioner  :SRI.K.PADMANABHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :30/07/2009

 O R D E R
                               V.GIRI, J
                             -------------------
                         W.P.(C).21477/2009
                             --------------------
              Dated this the 30th day of July, 2009

                             JUDGMENT

Petitioner, who is now working as Resource Teacher in the 3rd

respondent School, is dissatisfied with the marks obtained in Part-I

English papers in the B.A Degree examination. She had applied for

revaluation for all the three papers in Part-I. She is aggrieved that

the result of the revaluation has not been published so far.

2. I heard learned standing counsel for the University also. There

is no justification for the delay in the publication of results of

revaluation in respect of B.A.Degree Examination. Ext.P5

application for revaluation is pending consideration.

3. Accordingly, writ petition is disposed of directing the 1st

respondent to publish the results of the revaluation sought for by the

petitioner, as early as possible, at any rate, within a period of eight

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