High Court Kerala High Court

Mariya Varghese vs The Controller Of Examination on 23 December, 2009

Kerala High Court
Mariya Varghese vs The Controller Of Examination on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36598 of 2009(T)


1. MARIYA VARGHESE , AGED 19 YEARS
                      ...  Petitioner
2. ANU.J.POOVATHINKAL
3. JINCY MOL.N.M

                        Vs



1. THE CONTROLLER OF EXAMINATION
                       ...       Respondent

2. THE PRINCIPAL

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/12/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                     W.P(C).No.36598 OF 2009
                   -------------------------------------------
            Dated this the 23rd day of December, 2009


                               JUDGMENT

The petitioners seek a direction for revaluation of the

answer scripts within a time limit. Having heard learned counsel

for parties, it is directed that the application for revaluation of

the answer scripts of the petitioners will be taken up, and if it is

in order and if they have remitted the due fee, the revaluation

results will be declared within six weeks from the date of receipt

of a copy of this judgment. The writ petition is ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.23/12.