IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16948 of 2009(K)
1. PRIYA.A.J,D/O.DR.A.D.JAYAPRAKASH,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,REPRESENTED BY
... Respondent
2. CONTROLLER OF EXAMINATIONS,UNIVERSITY OF
For Petitioner :SMT.K.V.RESHMI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/06/2009
O R D E R
V.GIRI, J.
--------------------------------
W.P.(C).No.16948 of 2009
--------------------------------
Dated this the 19th day of June, 2009.
JUDGMENT
The petitioner completed her B.Com
Degree Examination in April/May, 2009. When the
result of the 2nd year examination was published, she
noticed that she had failed in three papers. She had
applied for revaluation. In the meanwhile, she had
written the supplementary examination for all the
three papers. When the result of the supplementary
examination was published, she noticed that she has
passed for two papers out of three. From Ext.P2, it is
seen that the petitioner had lost her Financial
Accounting Paper, for which she had already applied
for re-valuation as early as in December, 2008. The
result of the revaluation sought for by the petitioner
has not been published so far.
2. I heard learned standing counsel for
the University also. There is no justification for the
W.P.(C).No.16948 of 2009
:: 2 ::
delay in the publication of results of revaluation in
sought for by the petitioner, as per Challan No.713
dated 1.12.2008.
Accordingly, the writ petition is disposed
of directing the 1st respondent to publish the result of
the revaluation sought for by the petitioner (Financial
Accounting Paper), in December, 2008, as early as
possible, at any rate, within a period of eight weeks
from the date of receipt of a copy of this judgment,
provided the application for revaluation is in order
and otherwise correct.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge