High Court Kerala High Court

Lakshmi Mohan G vs The Registrar on 28 December, 2010

Kerala High Court
Lakshmi Mohan G vs The Registrar on 28 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38676 of 2010(H)



1. LAKSHMI MOHAN G.
                      ...  Petitioner

                        Vs

1. THE REGISTRAR, M.G.UNIVERSITY & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.K.S.BHARATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :28/12/2010

 O R D E R
               P.N.  RAVINDRAN , J.
          = = = = = = = = = = = = = =
            W.P.C. NO. 38676 OF 2010
         = = = = = = = = = = = = = = =
    Dated this the 28th day of December, 2010.

                 J U D G M E N T

The petitioner is a student undergoing the

MCA Course in SCMS School of Engineering and

Technology. She was provisionally admitted for

the MCA course subject to production of the

original mark lists of the qualifying

examination and degree certificate. The last

date for submission of mark list and degree

certificate is 31.1.2011. The petitioner has

passed all the exams of the BCA Course except

paper 5 of the fourth semester for which she had

appeared in the examinations held in April-May

2010 as a supplementary candidate with Reg.

No.18431. The result of the said examination

was published on 15.12.2010. The petitioner

again failed in the said examination. She has

W.P.C. 38676 OF 2010
-:2:-

therefore applied for revaluation of her answer

script by submitting Ext.P4 application dated

20th December, 2010. She has also applied for

scrutiny of the answer script by submitting

Ext.P5 application dated 20th December, 2010.

It is stated that the prescribed fee has been

paid, that she had done well in the examination

and that if her answer script is revalued she is

likely to secure a pass in the examination. She

also submits that unless she produces the fourth

semester mark list of the BCA course before the

Principal of SCMS College of Engineering and

Technology on or before 31.1.2011 her admission

for the MCA course will be cancelled. On these

grounds she seeks expeditious revaluation of her

answer script.

W.P.C. 38676 OF 2010
-:3:-

2. Sri.T.A.Shaji, learned Standing Counsel

for the Mahatma Gandhi University, submitted on

instructions that applications for revaluation

and scrutiny have been received from the

petitioner, that scrutiny will be arranged

within two weeks from today and the answer

script revalued and the result communicated to

the petitioner within eight weeks from today.

In the light of the said submission I dispose of

the writ petition with the following directions.

(1) The 2nd respondent shall make

arrangements for scrutiny of the answer script

referred to in Ext.P5 application within two

weeks from today.

(2) The competent authority among the

respondents shall take steps to have the

petitioner’s answer script described in Ext.P4

W.P.C. 38676 OF 2010
-:4:-

revalued and to communicate the result to her

expeditiously and in any event within eight

weeks from today.

(3) It will be open to the petitioner to

move the Principal, SCMS School of Engineering

and Technology, Vidya Nagar, Pallissery along

with a certified copy of the judgment seeking

further time for the production of the mark

lists.

P.N. RAVINDRAN, JUDGE.

ul/-