High Court Kerala High Court

Lirin Cyriac vs The Cochin University Of Science … on 23 June, 2009

Kerala High Court
Lirin Cyriac vs The Cochin University Of Science … on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17367 of 2009(M)


1. LIRIN CYRIAC, S/O.CYRIAC JOHN,
                      ...  Petitioner
2. JAYAKRISHNAN.V., S/O.K.V.VIJAYAKUMAR,

                        Vs



1. THE COCHIN UNIVERSITY OF SCIENCE AND
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.SAIJU S.

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U

The Hon'ble MR. Justice V.GIRI

 Dated :23/06/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                  W.P.(C).17367/09
                     --------------------
        Dated this the 23rd day of June, 2009

                     JUDGMENT

Petitioners have completed their B.Tech Degree

course from the Cochin University of Science and

Technology. Apparently dissatisfied with the marks

obtained in some papers in the 7th semester

examination, they applied for revaluation. They are

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 7th semester B.Tech Examination. Exts.P3 and

P4 applications for revaluation are 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 petitioners, as early as

W.P.(C).17367/09
2

possible, at any rate, within a period of six weeks

from the date of receipt of a copy of this judgment

provided the applications for revaluation are in order

and otherwise correct.

V.GIRI,
Judge

mrcs