IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33974 of 2009(N)
1. KARTHIK RAJ, S/O.M.K.RAJU,
... Petitioner
Vs
1. THE MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.M.AJAY
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/11/2009
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C).33974/2009
--------------------
Dated this the 26th day of November, 2009
JUDGMENT
The petitioner appeared for the final year MBBS
examination conducted by the Mahatma Gandhi University in
August 2009. The petitioner failed in two papers. He has
therefore applied for revaluation of his answer scripts in the
said two papers by submitting Ext.P2 application dated
3.11.2009. Relying on Ext.P1 certificate of remittance, it is
stated that the requisite fee has also been paid. Though a
copy of the application for scrutiny or receipt evidencing
payment of fee for scrutiny are not produced, relying on the
statement in Ext.P2, the petitioner states that he has also
applied for scrutiny. The petitioner seeks expeditious
revaluation of his answer scripts on the ground that he has
passed all the other examinations, that if his answer scripts
are revalued, he is sure to secure a pass and that any delay in
revaluation will result in delay in undergoing internship.
2. Sri.T.A.Shaji the learned standing counsel
appearing for the Mahatma Gandhi University submits that if
the petitioner’s application for revaluation is within time and
W.P.(C).33974/2009
2
in order, the University will take expeditious steps to revalue
his answer scripts and to communicate the result to him. As
regards scrutiny, the learned standing counsel submits that if
the petitioner has applied for scrutiny, arrangements for
scrutiny will be made within ten days from the date of
production of a copy of this judgment.
In the light of the said submission, I dispose of this writ
petition with a direction to the respondents to take steps to
have the petitioner’s answer scripts described in Ext.P2
application revalued and to communicate the result to him
expeditiously and in any event within two months from the
date on which the petitioner produces a certified copy of this
judgment before the Controller of Examinations, Mahatma
Gandhi University. The Controller of Examinations shall also
make arrangements for scrutiny of the petitioner’s answer
script within ten days from the date of production of a copy of
this judgment, if the petitioner has applied for scrutiny in time
and has paid the requisite fee.
P.N.RAVINDRAN,
Judge
mrcs