High Court Kerala High Court

Sarun R. vs University Of Keralal on 31 July, 2008

Kerala High Court
Sarun R. vs University Of Keralal on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23078 of 2008(V)


1. SARUN R., VARANAPPALLY,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF KERALAL,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/07/2008

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 23078 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 31st July, 2008.

                            J U D G M E N T

The petitioner passed his B.Sc, Bio Technology Degree

examination. He was given a consolidated mark list – Ext.P3, for all

subjects of the 6th semester separately as well as the total marks

secured by him for the previous semesters. However, for the 1st

semester the total marks secured by him are shown as 335 out of 520.

But in Ext.P4 mark list issued from the college for the same semester

his marks are shown as 341 out of 520. The petitioner now seeks a

direction to the University to give him a consolidated mark list

showing the correct marks for the 1st semester also.

2. I have heard the learned Standing Counsel appearing for the

University also.

3. In the facts and circumstances of the case, I direct the

University to issue a correct mark list to the petitioner after

ascertaining the correct marks for the 1st semester also, on or before

8.8.2008. The petitioner shall produced the original of Ext.P4 before

the University to enable the University to take a decision in the

matter.

This writ petition is disposed of as above.

S. Siri Jagan, Judge.

rhs