High Court Kerala High Court

Aiswarya M. vs M.G.University on 24 August, 2009

Kerala High Court
Aiswarya M. vs M.G.University on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24177 of 2009(N)


1. AISWARYA M., AGED 20 YEARS, D/O. MOHANA
                      ...  Petitioner

                        Vs



1. M.G.UNIVERSITY, KOTTAYAM REP. BY ITS
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/08/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                     W.P.(C).24177/2009
                         --------------------
           Dated this the 24th day of August, 2009

                         JUDGMENT

Petitioner was a student of the B.C.A Degree Course

conducted in the S.A.S SNDP Yogam College, Konni.

Apparently dissatisfied with the marks obtained in one

subject ‘Software Engineering’ in the Final semester

examination, she had applied for revaluation. She is

aggrieved that the result of the revaluation has not been

published so far. Ext.P3 application for revaluation is pending

before the respondents.

2. I heard learned standing counsel for the University also.

3. Accordingly, writ petition is disposed of directing the

respondents 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 of receipt of the

application for revaluation provided the same is in order and

otherwise correct.

V.GIRI,
Judge

mrcs