High Court Kerala High Court

Suryalakshmi C.R. vs Mahatma Gandhi University on 27 July, 2009

Kerala High Court
Suryalakshmi C.R. vs Mahatma Gandhi University on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20895 of 2009(F)


1. SURYALAKSHMI C.R., AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/07/2009

 O R D E R
                            V.GIRI, J
                          -------------------
                     W.P.(C).20895/2009
                         --------------------
            Dated this the 27th day of July, 2009

                         JUDGMENT

Petitioner was a student of B.Com Degree Course for

the academic year 2006-09. Apparently dissatisfied with

the marks obtained in one paper ‘Corporate Accounting,

Paper-IX) 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.

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.Com

Degree Examination, March 2009. 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

W.P.(C).20895/2009
2

copy of this judgment provided the application for

revaluation is in order and otherwise correct.

V.GIRI,
Judge

mrcs