Roopa T.V. vs The Joint Controller on 6 August, 2008

0
50
Kerala High Court
Roopa T.V. vs The Joint Controller on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22636 of 2008(T)


1. ROOPA T.V., AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. THE JOINT CONTROLLER, BOARD OF
                       ...       Respondent

2. DIRECTOR, LBS CENTRE FOR SCIENCE AND

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.KRISHNA PRASAD. S

                For Respondent  :SRI.P.B.SURESH KUMAR SC, LBS CENTRE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/08/2008

 O R D E R
                         S.SIRI JAGAN, J.

                  ==================

                    W.P.(C).No.22636 of 2008

                  ==================

             Dated this the 6th day of August, 2008

                         J U D G M E N T

The petitioner completed her Diploma in Civil Engineering in

March, 2008. When results were published, she failed in one

subject. In the meanwhile, she wrote the entrance examination

for admission to B.Tech. Course in the seats reserved for Diploma

candidates. The admission process is going on. Since the

petitioner has to produce the pass certificate to get admission,

the petitioner applied for revaluation of the answer paper of the

subject in which she failed. The petitioner complains of delay in

completing the revaluation process.

2. The learned Government Pleader submits that the last

date fixed for submitting applications for revaluation is

15.7.2008 and the revaluation process started on 30.7.2008. He

would further submit that the 1st respondent would require at

least one more month’s time to complete the revaluation process.

3. Having heard both sides, I dispose of this writ petition

with a direction to the 1st respondent to see that the revaluation

w.p.c.22636/08 2

process for which the petitioner has applied, shall be completed

and results thereof published, as expeditiously as possible, at any

rate, within one month from the date of receipt of a certified copy

of this judgment.

Sd/-

sdk+                                       S.SIRI JAGAN, JUDGE

             ///True copy///




                                P.A. to Judge

LEAVE A REPLY

Please enter your comment!
Please enter your name here