IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26933 of 2010(N)
1. A.UNNIKRISHNAN, AGED 21 YEARS,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY, PRIYA DARSINI
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE PRINCIPAL, ETTUMANURAPPAN COLLEGE,
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/09/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 26933 of 2010 N
```````````````````````````````````````````````````````
Dated this the 6th day of September, 2010
J U D G M E N T
The petitioner has completed BCA from the third
respondent College and cleared all papers except that of ‘Data
Base Management System’ of the 4th semester. He appeared in
the supplementary examination held in July, 2010. Thereafter, he
submitted Exts.P3 and P4 requests to the University requesting for
an early verification of the answer papers. In this writ petition what
is prayed is for a direction to the University to complete the
valuation expeditiously and declare the results.
2. The standing counsel has obtained instructions in the
matter. According to the standing counsel, valuation camp will be
arranged in September, 2010 and the result will be declared by
December, 2010. It is also submitted that there is no regulation
enabling to seek an early verification as sought for by the
petitioner.
3. In that view of the matter, I record the submission
made by the standing counsel of the University and direct that on
completion of the valuation, it will be open to the petitioner to make
WPC.26933/10
: 2 :
an application to the University to intimate the result to the College
concerned.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks