IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28024 of 2010(C)
1. SEEJA.R,VIDHYA NIVAS,CHOTTINAKKARA.P.O,
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
2. THE REGISTRAR,M.G.UNIVERSITY,
For Petitioner :SMT.K.K.RAZIA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 28024 OF 2010 (C)
=====================
Dated this the 9th day of September, 2010
J U D G M E N T
Petitioner completed B.B.A Course. When the result of the 5th
Semester examination was declared, she had failed in one paper.
She applied for revaluation and approached this Court
complaining of delay and seeking orders to expedite the
revaluation.
2. I heard the Standing Counsel appearing for the
respondent University.
3. Having regard to the above, I dispose of the writ
petition directing the University to complete the revaluation
sought for by the petitioner within 6 weeks of production of a
copy of the judgment, provided the application for revaluation has
been received and is otherwise in order.
Petitioner shall produce a copy of the judgment before the
1st respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp