High Court Kerala High Court

Swathi Madhavan Aged 20 Years vs Controller Of Examinations on 13 January, 2009

Kerala High Court
Swathi Madhavan Aged 20 Years vs Controller Of Examinations on 13 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1252 of 2009(Y)


1. SWATHI MADHAVAN AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/01/2009

 O R D E R
                         ANTONY DOMINIC, J.
                          ---------------------------
                        W.P.(C) No. 1252 of 2009
                      ------------------------------------
                Dated this the 13th day of January, 2009

                                JUDGMENT

Petitioner is a student of Vimala College Thrissur. By Exhibit P2,

she sought revaluation of the part (III) paper II of second year B.A.

Economics. In this writ petition, the complaint is that the university has

not revalued the answer paper or declared the results on that basis.

Standing Counsel appearing for the university was heard and he

sought atleast eight weeks’ time to complete the revaluation.

Having regard to the fact that in the first week of March, the

petitioner has to apply for the admission to P.G. Courses, it is ordered

that the revaluation applied for by the petitioner shall be completed and

results shall be declared on that basis expeditiously as possible at any

rate before 28/02/2009, provided the application made by the petitioner

is otherwise in order.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

ANTONY DOMINIC, JUDGE

scm