IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20410 of 2009(U)
1. DEEPA. S., D/O.RAVIKUMAR,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).20410/2009
--------------------
Dated this the 22nd day of July, 2009
JUDGMENT
Petitioner was a student of B.Sc Biotechnology during
the period 2007-09. She appeared for the Final year
Examination in April 2009. Apparently dissatisfied with
the marks obtained in one paper ‘Molecular Biology and
Recombinant DNA Technology’ (Paper VI), in the Final year
examination, she had applied for revaluation. She is
aggrieved that the result of the revaluation has not been
published so far.
2. I heard learned standing counsel for the University
also. There is no justification for the delay in the publication
of results of revaluation in respect of the Final year B.Sc
Degree Examination, April 2009. Ext.P2 application for
revaluation is pending before the respondents.
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,
W.P.(C).20410/09
2
within a period of eight weeks from the date of receipt of a
copy of this judgment provided the application for
revaluation is in order and otherwise correct.
V.GIRI,
Judge
mrcs