IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18891 of 2009(F)
1. RAJESH V.K.,BAMS STUDENT,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.N.SUGATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/07/2009
O R D E R
V.GIRI, J.
---------------------------
W.P.(C) No.18891 of 2009
---------------------------
Dated this the 7th day of July, 2009
JUDGMENT
The petitioner is a student of Vaidyaratnam
Ayurveda College, Ollur for Ayurvedacharya (B.A.M.S). The
college is affiliated to the Calicut University. The course
consists of three professional terms of 1= year duration each
and an internship of 1 year. As per the Regulations of the
University, a student can appear for the higher professional
examination only if he has passed in all the subjects of the
previous professional. The petitioner has passed in all the
subjects for the 1st professional examination. He had written
the 2nd professional examination conducted in January, 2008.
But, when the result was published, the petitioner were
declared failed in four papers. He appeared for the 2nd
professional supplementary examination conducted in July,
2008. He failed in two subjects for which he again appeared in
supplementary examination held in January, 2009. Again, he
failed in one paper. Apparently, dissatisfied with the marks
obtained by him, he had applied for revaluation of the two
W.P.(C)No.18891 of 2009
:: 2 ::
papers viz., Dravya Guna Vijnanam and Rogavijnanam &
Vikritivijnanam. He is aggrieved that the results of the
revaluation have 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 sought for by the
petitioner.
Accordingly, the writ petition is disposed of
directing the respondent 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 last date
for receipt of application for revaluation, provided the
application for revaluation is in order and otherwise correct.
Sd/-
(V.GIRI)
Judge
sk/
//true copy//
P.S. to Judge