High Court Kerala High Court

Surya.P vs Mahatma Gandhi University on 16 July, 2009

Kerala High Court
Surya.P vs Mahatma Gandhi University on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19965 of 2009(M)


1. SURYA.P, AGED 20 YEARS
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/07/2009

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).19965/2009
                      --------------------
           Dated this the 16th day of July, 2009

                      JUDGMENT

Petitioner was a Final year B.A. student in N.S.S.

Hindu College, Changanacherry. Apparently,

dissatisfied with the marks obtained in four papers in

the Final year Degree Examination, she had applied for

revaluation. She is aggrieved that the result of the

revaluation has not been published so far.

2. I heard learned standing counsel for the University

also. There is no justification for the delay in the

publication of results of revaluation in respect of the

Final year B.A Degree Examination. The application for

revaluation is pending before the respondents.

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

W.P.(C).19965/09
2

application for revaluation is in order and otherwise

correct.

V.GIRI,
Judge

mrcs