High Court Kerala High Court

Jobin Lopez vs The Cochin University Of Science … on 23 June, 2009

Kerala High Court
Jobin Lopez vs The Cochin University Of Science … on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17326 of 2009(I)


1. JOBIN LOPEZ, S/O.J.JOSEPH JOPEZ,
                      ...  Petitioner

                        Vs



1. THE COCHIN UNIVERSITY OF SCIENCE AND
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.SAIJU S.

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U

The Hon'ble MR. Justice V.GIRI

 Dated :23/06/2009

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).17326/2009
                     --------------------
          Dated this the 23rd day of June, 2009

                      JUDGMENT

Petitioner is a B.Tech student of the Cochin

University of Science and Technology. Apparently

dissatisfied with the marks obtained in same papers

in the 7th semester B.Tech Degree examination, he had

applied for revaluation, vide Ext.P2. He 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

the 7th semester B.Tech Degree Examination. Ext.P2

application for revaluation is pending before the

respondents.

3. Accordingly, writ petition is disposed of directing

the respondents to publish the results of the

revaluation sought for by the petitioner, as early as

W.P.(C).17326/2009
2

possible, at any rate, within a period of six 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