High Court Kerala High Court

Devika Mohan C. vs The Registrar on 19 January, 2011

Kerala High Court
Devika Mohan C. vs The Registrar on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1848 of 2011(E)


1. DEVIKA MOHAN C., D/O.MOHAN,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.C.DILIP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/01/2011

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.1848 OF 2011(E)
             --------------------------------------------------
           Dated this the 19th day of January, 2011

                          J U D G M E N T

Petitioner is a 3rd semester M.B. student. When the result of

the Ist Semester examination was declared, she had failed in the

papers Quantitative methods and Management, Accounting for

Management and Legal Environment of business. She applied for

revaluation and approached this Court complaining of delay and

seeking orders to expedite the revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioner within 8 weeks of production of a

copy of the judgment, provided the application for revaluation has

been received and is otherwise in order.

Petitioner shall produce a copy of the judgment before the

2nd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :