High Court Kerala High Court

Paul George vs M.G.University on 19 December, 2008

Kerala High Court
Paul George vs M.G.University on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37856 of 2008(F)



1. PAUL GEORGE
                      ...  Petitioner

                        Vs

1. M.G.UNIVERSITY
                       ...       Respondent

                For Petitioner  :SRI.K.B.GANGESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/12/2008

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                    W.P.(C)No. 37856 OF 2008
              ----------------------------------------
              Dated this the 19th day of December, 2008
                            JUDGMENT

The petitioner appeared for his final year B.Com. Degree

examination, results of which were published in November, 2008.

Dissatisfied with the marks received in one paper namely,

‘Corporate Accounting’ the petitioner submitted Ext.P2

application for revaluation of the answer sheets. The petitioner

seeks a direction to the respondents to complete the revaluation

process and publish the results thereof, expeditiously.

2. The learned Standing Counsel appearing for the

University submits that the University would require at least two

more months’ time to complete the revaluation process.

Having heard both sides, I dispose of this writ petition with

a direction to the respondents to complete the revaluation

process for which the petitioner has applied and publish the

results thereof, as expeditiously as possible, at any rate, within a

period of two months from the date of receipt of a copy of this

judgment, provided the application submitted by the petitioner

are in order in all respects.

S. SIRI JAGAN, JUDGE
Acd