IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25316 of 2008(L)
1. SAMEER.V.A, S/O. V.K. ABHDUL KHADER,
... Petitioner
Vs
1. MAHATHMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.K.S.DILIP
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/08/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.25316 of 2008
==================
Dated this the 22nd day of August, 2008.
J U D G M E N T
The petitioner appeared for the final semester
examination of his BBA course in April 2006. Dissatisfied with
the results, he applied for improvement examination in April
2008. Still when the results were published the petitioner did
not get the expected marks. Therefore, the petitioner
submitted Ext.P2 application for scrutiny of answer paper and
Ext.P4 application for revaluation. The petitioner seeks a
direction to the respondent to complete the revaluation
process expeditiously. The petitioner also points out that the
petitioner is expected to produce the mark list for further
studies failing which, the petitioner would have to pay much
higher fees.
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 sides, I dispose of this writ petition
with the following directions:
W.P(C)No.25316 of 2008 – 2 –
Scrutiny of the answer paper, for which the petitioner has
submitted Ext.P2 application, shall be completed within one
week from the date of receipt of a copy of this judgment. The
revaluation process shall be completed and results thereof
declared, as expeditiously as possible, at any rate, within six
weeks from the date of receipt of a copy of this judgment.
However, in view of the urgency pointed out by the petitioner,
the respondent shall try their best to publish the revaluation
results within the shortest time possible. This is subject to the
further condition that the applications submitted by the
petitioner are in order in all respects.
S.SIRI JAGAN, JUDGE
rhs