High Court Kerala High Court

Karthik Raj vs The Mahatma Gandhi University on 26 November, 2009

Kerala High Court
Karthik Raj vs The Mahatma Gandhi University on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33974 of 2009(N)


1. KARTHIK RAJ, S/O.M.K.RAJU,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.M.AJAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/11/2009

 O R D E R
                     P.N.RAVINDRAN, J
                          -------------------
                     W.P.(C).33974/2009
                          --------------------
         Dated this the 26th day of November, 2009

                          JUDGMENT

The petitioner appeared for the final year MBBS

examination conducted by the Mahatma Gandhi University in

August 2009. The petitioner failed in two papers. He has

therefore applied for revaluation of his answer scripts in the

said two papers by submitting Ext.P2 application dated

3.11.2009. Relying on Ext.P1 certificate of remittance, it is

stated that the requisite fee has also been paid. Though a

copy of the application for scrutiny or receipt evidencing

payment of fee for scrutiny are not produced, relying on the

statement in Ext.P2, the petitioner states that he has also

applied for scrutiny. The petitioner seeks expeditious

revaluation of his answer scripts on the ground that he has

passed all the other examinations, that if his answer scripts

are revalued, he is sure to secure a pass and that any delay in

revaluation will result in delay in undergoing internship.

2. Sri.T.A.Shaji the learned standing counsel

appearing for the Mahatma Gandhi University submits that if

the petitioner’s application for revaluation is within time and

W.P.(C).33974/2009
2

in order, the University will take expeditious steps to revalue

his answer scripts and to communicate the result to him. As

regards scrutiny, the learned standing counsel submits that if

the petitioner has applied for scrutiny, arrangements for

scrutiny will be made within ten days from the date of

production of a copy of this judgment.

In the light of the said submission, I dispose of this writ

petition with a direction to the respondents to take steps to

have the petitioner’s answer scripts described in Ext.P2

application revalued and to communicate the result to him

expeditiously and in any event within two months from the

date on which the petitioner produces a certified copy of this

judgment before the Controller of Examinations, Mahatma

Gandhi University. The Controller of Examinations shall also

make arrangements for scrutiny of the petitioner’s answer

script within ten days from the date of production of a copy of

this judgment, if the petitioner has applied for scrutiny in time

and has paid the requisite fee.

P.N.RAVINDRAN,
Judge

mrcs