IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3249 of 2011(E)
1. AKHIL S.MENON,
... Petitioner
2. GLINDA T.SHAJI,
3. ALBIN K.AUGASTIAN,
4. SHIJA JOHN,
5. AMY MARY PETER,
6. ABY PHILIP,
7. JISHNU KISHORE T.,
8. ANAND JOSE ISSAC,
Vs
1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/01/2011
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
W.P.(C) No.3249 of 2011
-------------------------------
Dated this the 8th day of February, 2011
J U D G M E N T
The petitioners are students undergoing the B.Tech
Degree course in Mar Baselius Christian College of Engineering and
Technology, Idukki. They appeared for the combined I and II
semester examination conducted by the Mahatma Gandhi University in
April,2010. The results were published on 29.9.2010. The petitioners
and others failed in the paper “Engineering Graphics”. It is stated that
the petitioners have thereupon applied for revaluation of their answer
scripts. This writ petition is filed seeking expeditious revaluation of
their answer scripts on the ground that unless the revaluation is
expeditiously held, they will be put to serious prejudice.
2. When the writ petition came up for hearing on
1.2.2011, the learned standing counsel was directed to get
instructions as to whether petitioners have applied for revaluation of
their answer scripts in the subject “Engineering Graphics”.
3. Today, when the writ petition came up for further
hearing, Sri.T.A.Shaji, the learned standing counsel appearing for the
Mahatma Gandhi University submitted that petitioners 1 to 7 have
applied for revaluation in time, but the 8th petitioner has not
W.P.(C) No.3249 of 2011
2
submitted an application for revaluation. He also submitted that the
University will take steps to revalue the answer scripts of petitioners
1 to 7 and communicate the results to them expeditiously. In the
light of the said submission and having regard to the fact that more
than 4 months have passed after the result of the combined I and II
semester B.Tech Degree Examination was published, I am of the
opinion that the University should take expeditious steps to revalue
the answer scripts of petitioners 1 to 7.
I accordingly dispose of the writ petition with a direction
to the respondents to take expeditious steps to have the answer
scripts of petitioners 1 to 7 in the subject “Engineering Graphics” of
the combined I and II semester B.Tech Degree Examination held in
April, 2010 revalued and to communicate the results to them
expeditiously and in any event within 8 weeks from the date of receipt
of a certified copy of this judgment.
P.N. RAVINDRAN,
JUDGE.
nj.