High Court Kerala High Court

Shiya S.Babu vs The Mg.University on 28 August, 2009

Kerala High Court
Shiya S.Babu vs The Mg.University on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24954 of 2009(L)


1. SHIYA S.BABU,
                      ...  Petitioner

                        Vs



1. THE MG.UNIVERSITY,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,MG UNIVERSITY

                For Petitioner  :SRI.C.AJITH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/08/2009

 O R D E R
                            V.GIRI, J
                          -------------------
                      W.P.(C).24954/2009
                         --------------------
            Dated this the 28th day of August, 2009

                          JUDGMENT

Petitioner completed her final year B.Com Degree

course from SSV College, Valayanchirangara, Perumbavoor.

Apparently dissatisfied with the marks obtained in two

papers, Paper-XIV, Optional Subject Paper-2 Taxation: Income

Tax Law and Practice-II in the final year examination, she

had applied for revaluation. She is aggrieved that the result

of the revaluation has not been published so far. Ext.P2

application for revaluation is pending before the respondents.

2. I heard learned standing counsel for the University also.

3. Accordingly, writ petition is disposed of directing the

respondents to publish the results of the revaluation sought

for by the petitioner, as early as possible, at any rate, within

a period of eight weeks from the date of receipt of a copy of

this judgment provided the application for revaluation is in

order and otherwise correct.

V.GIRI,
Judge

mrcs