IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18235 of 2008(U)
1. ASWIN K.JACOB VAIDYAN
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS, M.G.UTY.
... Respondent
For Petitioner :SRI.KRISHNADAS P. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/06/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.18235 OF 2008
----------------------------------------
Dated this the 18th day of June, 2008
JUDGMENT
The petitioner is a M.Sc Bio-technology student. He wrote
the IInd Semester Examination in July 2007, the result of which
was published in the last of week of May 2008. He failed in two
subjects and applied for revaluation of answer papers for those
two subjects. The petitioner seeks expeditious revaluation of the
same. He would want the respondents to complete the
revaluation process before 2.7.2008 on which date the
supplementary examination for the IInd Semester starts.
2. The learned Standing Counsel would submit that it is
impossible for the University to complete the revaluation process
before 2.7.2008. According to him, the University would not
even be able to get back the answer paper from the examiner by
that time. He would further submit that the University would
require at least two more months’ time to complete the
revaluation process.
W.P.(c)No.18235/08 2
After hearing both sides, I dispose of this writ petition
with a direction to the respondents to complete the revaluation
process as expeditiously as possible, at any rate, within a
period of six weeks from the date of receipt of a copy of this
judgment, provided the application filed by the petitioner is in
order in all respects.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.18235/08 3