IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24954 of 2009(L)
1. SHIYA S.BABU,
... Petitioner
Vs
1. THE MG.UNIVERSITY,
... Respondent
2. CONTROLLER OF EXAMINATIONS,MG UNIVERSITY
For Petitioner :SRI.C.AJITH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).24954/2009
--------------------
Dated this the 28th day of August, 2009
JUDGMENT
Petitioner completed her final year B.Com Degree
course from SSV College, Valayanchirangara, Perumbavoor.
Apparently dissatisfied with the marks obtained in two
papers, Paper-XIV, Optional Subject Paper-2 Taxation: Income
Tax Law and Practice-II in the final year examination, she
had applied for revaluation. She is aggrieved that the result
of the revaluation has not been published so far. Ext.P2
application for revaluation is pending before the respondents.
2. I heard learned standing counsel for the University also.
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 possible, at any rate, within
a period of eight 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