IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20170 of 2009(M)
1. RAMISH
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY AND ANOTHER
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.20170 of 2009
--------------------------
Dated this the 17th July,2009
J U D G M E N T
Petitioner, who has completed his B.Com
Degree Course (private registration) from a college
affiliated to the Mahatma Gandhi University, had written
the Final Year Supplementary Examination held in March,
2009. Apparently, dissatisfied by the marks obtained in
two papers, 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 in respect of the
Examination held in March 2009.
Accordingly, the writ petition is disposed of
directing the 1st respondent to publish the results of the
revaluation sought for by the petitioner in relation to the
Final Year Supplementary Examination held in March,
2009, as early as possible, at any rate, within a period of
W.P ( C) No.20170 of 2009
2
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)
ma
W.P ( C) No.20170 of 2009
3
W.P ( C) No.20170 of 2009
4
(V.GIRI,JUDGE)
ma
W.P ( C) No.20170 of 2009
5
W.P ( C) No.20170 of 2009
6
(V.GIRI,JUDGE)
ma
W.P ( C) No.20170 of 2009
7
W.P ( C) No.20170 of 2009
8