IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32890 of 2009(E)
1. JISHA C.S., D/O.MINI SADHANANDHAN,
... Petitioner
Vs
1. M.G.UNIVERSITY REPRESENTED BY ITS
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.K.B.GANGESH
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :17/11/2009
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C)s.32890, 32876, 32868 & 32844 of 2009
--------------------
Dated this the 17th day of November, 2009
JUDGMENT
The petitioners appeared for the final year B.Com
degree examination conducted by the Mahatma Gandhi
University in April 2009. The results were published on
12.11.2009. The petitioners failed in one paper each. They
have therefore, applied for revaluation of their answer scripts
by submitting Ext.P2 application dated 13.11.2009. It is
submitted that they had done well in the examination and that
they are sure to secure a pass if their answer scripts are
revalued. In these writ petitions, the petitioners seek
expeditious revaluation of their answer scripts.
2. Sri.T.A.Shaji, the learned standing counsel appearing
for the Mahatma Gandhi University submits that if the
petitioners’ applications for revaluation have been filed in
time, the University will take steps to revalue their answer
scripts and communicate results to them expeditiously. In
the light of the said submission, I dispose of these writ
petitions with a direction to the Controller of Examinations,
Mahatma Gandhi University, to take steps to have the
W.P.(C)s.32890/09 & Connected Cases
2
petitioners’ answer scripts described in Ext.P2 application
revalued and to communicate results to them expeditiously
and in any event within eight weeks from the date on which
the petitioners produce a certified copy of this judgment
before him.
P.N.RAVINDRAN,
Judge
mrcs