IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38690 of 2010(I)
1. ANU GEORGE
... Petitioner
Vs
1. KANNUR UNIVERSITY
... Respondent
For Petitioner :SRI.T.R.TARIN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :28/12/2010
O R D E R
P.N. RAVINDRAN , J.
= = = = = = = = = = = = = =
W.P.C. NO. 38690 OF 2010
= = = = = = = = = = = = = = =
Dated this the 28th day of December, 2010.
J U D G M E N T
The petitioner appeared for the final year
M.B.B.S. Degree Part-I examinations held by the
Kannur University in June 2010. The results
were published on 26.11.2010. The petitioner
failed in the papers Opthalmology and Community
Medicine. She has therefore applied for
revaluation of the answer scripts of the said
papers by submitting Ext.P1(A) application dated
9.12.2010. It is stated that the application
was submitted in time and the requisite fee has
been paid, that she had done well in the
examination and that if her answer scripts are
revalued she is sure to secure a pass in the
examinations. The petitioner also submits that
if the revaluation of her answer scripts is
W.P.C. 38690 OF 2010
-:2:-
delayed, her internship will also be delayed,
thereby causing serious prejudice to her. On
these grounds the petitioner seeks expeditious
revaluation of her answer scripts.
2. Sri.M. Sasindran, the learned Standing
counsel for the respondents submits on
instructions that the petitioner’s application
for revaluation has been received and it is
pending and that the respondents will take steps
to revalue the answer scripts and to communicate
the result to the petitioner expeditiously and
in any event within eight weeks from today. In
the light of the said submission I dispose of
the writ petition with a direction to the
respondents to take steps to have the
petitioner’s answer scripts described in Ext.P1
(a) application revalued and to communicate the
result to her within eight weeks from today.
W.P.C. 38690 OF 2010
-:3:-
3. The petitioner shall, in order to
enable the respondents to act as directed above,
produce a certified copy of this judgment before
the 2nd respondent.
P.N. RAVINDRAN, JUDGE.
ul/-