IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36290 of 2009(E)
1. RIYAS.K.S,AGED 23,
... Petitioner
Vs
1. CONTROLLER OF EXAMINATIONS,
... Respondent
2. THE REGISTRAR,MAHATMA GANDHI UNIVERSITY,
For Petitioner :SRI.K.S.RAJEEV (ALUVA)
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :21/12/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No.36290 of 2009 – E
—————————————-
Dated 21st December, 2009
Judgment
The petitioner appeared for the fifth semester Model II
B.Com. Degree (Vocational) Examination conducted by the
Mahatma Gandhi University in December, 2008. The results
were published on 18.7.2009. The petitioner failed in one
paper. He has therefore applied for revaluation of his answer
script by submitting Ext.P1 application dated 25.7.2009. It is
stated that the requisite fee has also been paid. The grievance
voiced by the petitioner is that though more than four months
have passed after he applied for revaluation, till date, his
answer script has not been revalued. In this writ petition, the
petitioner seeks a direction to the respondents to expeditiously
revalue his answer script and to communicate the result to him.
2. Sri.T.A.Shaji, the learned standing counsel appearing
for the respondents submits on instructions that Ext.P1
application is in order and that the requisite fee has also been
paid. He also submits that the University will take expeditious
W.P.(C) No.36290/2009 2
steps to revalue the petitioner’s answer script and to
communicate the result to him.
In the light of the said submissions, I dispose of this writ
petition with a direction to the respondents to take steps to
have the answer script described in Ext.P1 application revalued
and to communicate the result to the petitioner expeditiously
and in any event, within six weeks from the date on which the
petitioner produces a certified copy of this judgment before the
Controller of Examinations, Mahatma Gandhi University.
P.N.RAVINDRAN
Judge
vaa