IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20569 of 2008(W)
1. RENCY ITTY, C/O.HABBY ISSAC,
... Petitioner
Vs
1. THE REGISTRAR,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE VICE-CHANCELLOR,
For Petitioner :SRI.K.C.JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/07/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.20569 of 2008
==================
Dated this the 9th day of July, 2008
J U D G M E N T
The petitioner appeared for the final year examination of
M.Sc. (Biotechnology) the results of which were published on
30.11.2007. Dissatisfied with the results in paper XIII, ‘Gene,
Cell and Tissue Manipulation’ the petitioner is stated to have filed
an application for scrutiny and revaluation dated 5.12.2008.
According to the petitioner, she has also filed Ext.P5
representation dated 12.5.2008, in spite of which, results are
yet to be published. The petitioner, therefore, seeks a direction
to the respondents to complete the scrutiny and revaluation
process and publish the results thereof expeditiously.
2. The learned Standing Counsel appearing for the
University would submit that the University would require at least
two more months’ time to complete the revaluation process.
3. Having heard both parties, I do not think that the
request of the University is justified. The results were published
as early as on 30.11.2007 and the petitioner is stated to have
w.p.c.20569/08 2
filed application for revaluation and scrutiny on 5.12.2007. Even
after 7 months, neither scrutiny nor revaluation is completed.
The petitioner would also submit that in the above circumstances,
the petitioner was forced to appear for the supplementary
examination also on 14.5.2008. As such, I am of opinion that the
University should complete the revaluation process within one
month and scrutiny within one week. Accordingly, the writ
petition is disposed of with the following directions:
The scrutiny of the answer script shall be completed within
a period of one week from the date of receipt of a certified copy
of this judgment. Revaluation shall be completed and results
published thereof latest within one month from the date of
receipt of a certified copy of this judgment. This is subject to the
condition that the application stated to have been filed by the
petitioner is in order in all respects and is pending.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
w.p.c.20569/08 3