High Court Kerala High Court

Sajesh Kumar vs Controller Of Examinations on 5 May, 2009

Kerala High Court
Sajesh Kumar vs Controller Of Examinations on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13253 of 2009(B)


1. SAJESH KUMAR, PREM NIVAS,
                      ...  Petitioner

                        Vs



1. CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SRI.K.G.NARAYANAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/05/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 13253 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 5th day of May, 2009

                              JUDGMENT

The grievance of the petitioner is against the lethargy on the part of

respondents in conducting revaluation of the concerned papers namely

“Salya Thantram Paper I Part A and B”, Salya Thantram Paper II Part A

and B” and “Charaka Samhitha Utharardham Part A and B” of the third

professional examination conducted in January, 2009 in respect of the

B.A.M.S course and in publishing the result.

2. The learned standing counsel for the University submits that

necessary steps will be pursued and finalised within a reasonable time.

3. After hearing both the sides, the matter is disposed of, directing

the respondents to conduct revaluation on the concerned answer papers

and publish the result as expeditiously as possible, at any rate within a

period of one month.

P. R. RAMACHANDRA MENON, JUDGE

kmd