High Court Kerala High Court

Hari K.R. vs Controller Of Examination on 23 May, 2009

Kerala High Court
Hari K.R. vs Controller Of Examination on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13118 of 2009(H)


1. HARI K.R., AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. CONTROLLER OF EXAMINATION,
                       ...       Respondent

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/05/2009

 O R D E R
                          V.GIRI, J
             ---------------------------
                 W.P.(C).13118 of 2009
             ---------------------------
          Dated this the 23rd day of May, 2009

                        JUDGMENT

The petitioner was a student of Government

Law College, Thrissur, who completed his LLB course.

The College is affiliated to the Calicut University. He had

passed all papers except in Paper III Labour Law-I of 9th

Semester Examination. Apparently, dissatisfied with the

marks obtained by him, he had applied for revaluation.

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.

Accordingly, the writ petition is disposed of

directing the respondent to publish the results of the

revaluation sought for by the petitioner in relation to the

LLB Examination in Paper III Labour Law-I, as early as

W.P.(C).13118 of 2009

:: 2 ::

possible, at any rate, within a period of four weeks from

the date of receipt of a copy of this judgment, provided

the application for revaluation is in order and otherwise

correct.

Sd/-

(V.GIRI)
Judge

sk/

//true copy//

P.S. to Judge