IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1252 of 2009(Y)
1. SWATHI MADHAVAN AGED 20 YEARS,
... Petitioner
Vs
1. CONTROLLER OF EXAMINATIONS,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/01/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 1252 of 2009
------------------------------------
Dated this the 13th day of January, 2009
JUDGMENT
Petitioner is a student of Vimala College Thrissur. By Exhibit P2,
she sought revaluation of the part (III) paper II of second year B.A.
Economics. In this writ petition, the complaint is that the university has
not revalued the answer paper or declared the results on that basis.
Standing Counsel appearing for the university was heard and he
sought atleast eight weeks’ time to complete the revaluation.
Having regard to the fact that in the first week of March, the
petitioner has to apply for the admission to P.G. Courses, it is ordered
that the revaluation applied for by the petitioner shall be completed and
results shall be declared on that basis expeditiously as possible at any
rate before 28/02/2009, provided the application made by the petitioner
is otherwise in order.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC, JUDGE
scm