IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30878 of 2008(A)
1. THE DEVIKULAM TALUK PLANTATION WORKERS
... Petitioner
Vs
1. THE STATE OF KERALA,REPRESENTED BY ITS
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. THE ASST.REGISTRAR OF CO-OPERATIVE
5. M.BALASUBRAMANYAN, S/O.MUTHUSWAMY,
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/10/2008
O R D E R
V.GIRI, J.
===============
W.P.(C).No.30878 of 2008 - A
===============================
Dated this the 21st day of October, 2008.
J U D G M E N T
Petitioners have completed B.Tech Course from the MES
Engineering College, Kuttippuram, affiliated to the University of
Calicut. Apparently, dissatisfied with the marks obtained by the
1st petitioner in two papers, 2nd petitioner in four papers and the
3rd petitioner in two papers in the 4th Semester Examination, they
had applied for revaluation. They are 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 B.Tech Examination.
Their application for revaluation is pending before the
respondent.
3. Accordingly, writ petition is disposed of directing the
respondent to publish the results of the revaluation sought for by
the petitioners in relation to the B.Tech Examination, December
2007, as early as possible, at any rate, within a period of six
W.P.(C).No.30878 of 2008 – A 2
weeks from the date of receipt of a copy of this judgment
provided the applications for revaluation are in order and
otherwise correct.
V.GIRI, JUDGE.
bkn/-