High Court Kerala High Court

Bubesh M.S. vs The Controller Of Examinations on 12 July, 2010

Kerala High Court
Bubesh M.S. vs The Controller Of Examinations on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21597 of 2010(Y)


1. BUBESH M.S., MALIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

2. ST.MARY'S COLLEGE, MANARCADU,

                For Petitioner  :SRI.K.M.KURIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/07/2010

 O R D E R
               T.R.RAMACHANDRAN NAIR, J.
                --------------------------------------
                 W.P.(C) No.21597 OF 2010
                --------------------------------------
            Dated this the 12th day of July, 2010

                       J U D G M E N T

~~~~~~~~~~~

The petitioner has approached this Court seeking for a

direction for revaluation of the answer papers for the subjects

‘Entrepreneurship Development and Management’ and

Auditing.

2. The petitioner was a student of the St.Mary’s College

College, Manarcadu, Kottayam under the M.G. University

during the academic year 2007-2010. The final year

examination of the petitioner was held in March, 2010. In the

said examination, he has failed for two papers, i.e.,

‘Entrepreneurship Development and Management’ and

Auditing. He has applied for revaluation of the same, by

Exhibit P2.

3. The learned Standing Counsel for the University

submitted that atleast two months time may be granted for

completion of the revaluation.

W.P.(C) No.21597/2010 2

4. There will be a direction to the University to complete

the revaluation and communicate the result within a period of six

weeks from the date of receipt of a copy of this judgment, if the

application and the payment of fee are otherwise in order.

The Writ Petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR, JUDGE)

ps