IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38676 of 2010(H)
1. LAKSHMI MOHAN G.
... Petitioner
Vs
1. THE REGISTRAR, M.G.UNIVERSITY & ANOTHER
... Respondent
For Petitioner :SRI.K.S.BHARATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :28/12/2010
O R D E R
P.N. RAVINDRAN , J.
= = = = = = = = = = = = = =
W.P.C. NO. 38676 OF 2010
= = = = = = = = = = = = = = =
Dated this the 28th day of December, 2010.
J U D G M E N T
The petitioner is a student undergoing the
MCA Course in SCMS School of Engineering and
Technology. She was provisionally admitted for
the MCA course subject to production of the
original mark lists of the qualifying
examination and degree certificate. The last
date for submission of mark list and degree
certificate is 31.1.2011. The petitioner has
passed all the exams of the BCA Course except
paper 5 of the fourth semester for which she had
appeared in the examinations held in April-May
2010 as a supplementary candidate with Reg.
No.18431. The result of the said examination
was published on 15.12.2010. The petitioner
again failed in the said examination. She has
W.P.C. 38676 OF 2010
-:2:-
therefore applied for revaluation of her answer
script by submitting Ext.P4 application dated
20th December, 2010. She has also applied for
scrutiny of the answer script by submitting
Ext.P5 application dated 20th December, 2010.
It is stated that the prescribed fee has been
paid, that she had done well in the examination
and that if her answer script is revalued she is
likely to secure a pass in the examination. She
also submits that unless she produces the fourth
semester mark list of the BCA course before the
Principal of SCMS College of Engineering and
Technology on or before 31.1.2011 her admission
for the MCA course will be cancelled. On these
grounds she seeks expeditious revaluation of her
answer script.
W.P.C. 38676 OF 2010
-:3:-
2. Sri.T.A.Shaji, learned Standing Counsel
for the Mahatma Gandhi University, submitted on
instructions that applications for revaluation
and scrutiny have been received from the
petitioner, that scrutiny will be arranged
within two weeks from today and the answer
script revalued and the result communicated to
the petitioner within eight weeks from today.
In the light of the said submission I dispose of
the writ petition with the following directions.
(1) The 2nd respondent shall make
arrangements for scrutiny of the answer script
referred to in Ext.P5 application within two
weeks from today.
(2) The competent authority among the
respondents shall take steps to have the
petitioner’s answer script described in Ext.P4
W.P.C. 38676 OF 2010
-:4:-
revalued and to communicate the result to her
expeditiously and in any event within eight
weeks from today.
(3) It will be open to the petitioner to
move the Principal, SCMS School of Engineering
and Technology, Vidya Nagar, Pallissery along
with a certified copy of the judgment seeking
further time for the production of the mark
lists.
P.N. RAVINDRAN, JUDGE.
ul/-