IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13118 of 2009(H)
1. HARI K.R., AGED 23 YEARS,
... Petitioner
Vs
1. CONTROLLER OF EXAMINATION,
... Respondent
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/05/2009
O R D E R
V.GIRI, J
---------------------------
W.P.(C).13118 of 2009
---------------------------
Dated this the 23rd day of May, 2009
JUDGMENT
The petitioner was a student of Government
Law College, Thrissur, who completed his LLB course.
The College is affiliated to the Calicut University. He had
passed all papers except in Paper III Labour Law-I of 9th
Semester Examination. Apparently, dissatisfied with the
marks obtained by him, he had applied for revaluation.
He 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.
Accordingly, the writ petition is disposed of
directing the respondent to publish the results of the
revaluation sought for by the petitioner in relation to the
LLB Examination in Paper III Labour Law-I, as early as
W.P.(C).13118 of 2009
:: 2 ::
possible, at any rate, within a period of four weeks from
the date of receipt of a copy of this judgment, provided
the application for revaluation is in order and otherwise
correct.
Sd/-
(V.GIRI)
Judge
sk/
//true copy//
P.S. to Judge