High Court Kerala High Court

Rency Itty vs The Registrar on 9 July, 2008

Kerala High Court
Rency Itty vs The Registrar on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20569 of 2008(W)


1. RENCY ITTY, C/O.HABBY ISSAC,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE VICE-CHANCELLOR,

                For Petitioner  :SRI.K.C.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/07/2008

 O R D E R
                        S.SIRI JAGAN, J.

                  ==================

                  W.P.(C).No.20569 of 2008

                  ==================

              Dated this the 9th day of July, 2008

                        J U D G M E N T

The petitioner appeared for the final year examination of

M.Sc. (Biotechnology) the results of which were published on

30.11.2007. Dissatisfied with the results in paper XIII, ‘Gene,

Cell and Tissue Manipulation’ the petitioner is stated to have filed

an application for scrutiny and revaluation dated 5.12.2008.

According to the petitioner, she has also filed Ext.P5

representation dated 12.5.2008, in spite of which, results are

yet to be published. The petitioner, therefore, seeks a direction

to the respondents to complete the scrutiny and revaluation

process and publish the results thereof expeditiously.

2. The learned Standing Counsel appearing for the

University would submit that the University would require at least

two more months’ time to complete the revaluation process.

3. Having heard both parties, I do not think that the

request of the University is justified. The results were published

as early as on 30.11.2007 and the petitioner is stated to have

w.p.c.20569/08 2

filed application for revaluation and scrutiny on 5.12.2007. Even

after 7 months, neither scrutiny nor revaluation is completed.

The petitioner would also submit that in the above circumstances,

the petitioner was forced to appear for the supplementary

examination also on 14.5.2008. As such, I am of opinion that the

University should complete the revaluation process within one

month and scrutiny within one week. Accordingly, the writ

petition is disposed of with the following directions:

The scrutiny of the answer script shall be completed within

a period of one week from the date of receipt of a certified copy

of this judgment. Revaluation shall be completed and results

published thereof latest within one month from the date of

receipt of a certified copy of this judgment. This is subject to the

condition that the application stated to have been filed by the

petitioner is in order in all respects and is pending.

Sd/-

sdk+                                           S.SIRI JAGAN, JUDGE


             ///True copy///




                                   P.A. to Judge

w.p.c.20569/08    3