IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26746 of 2008(H)
1. THE UNIVERSITY OF KERALA,
... Petitioner
Vs
1. MANAS MADHU V. ,VADASSRI HOUSE
... Respondent
2. THE KERALA LOK AYUKTA
For Petitioner :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/09/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.26746 of 2008
==================
Dated this the 3rd day of September, 2008
J U D G M E N T
The petitioner challenges Ext.P3 order of the Kerala Lok
Ayukta, whereby the Lok Ayukta directed the petitioner
University to publish the revaluation results of the 1st
respondent’s answer paper within three weeks from the date of
receipt of Ext.P3 order. The petitioner challenges the said order
primarily on the ground of want of jurisdiction. According to the
petitioner University, there is no mal-administration involved
giving jurisdiction to the Lok Ayukta to interfere in the matter.
2. I have heard the learned Standing Counsel appearing
for the petitioner University.
3. I am not inclined to go into the question of jurisdiction
in so far as in any event, the University is liable to complete
revaluation process as per Ext.P1, which says that the
revaluation shall be completed within a period of 45 days from
the last date of receipt of application for revaluation. The learned
Standing Counsel submits that the centralised revaluation
w.p.c.26746/08 2
process is in progress. Accordingly, I close this writ petition with
a direction that, instead of three weeks mentioned in Ext.P3,
revaluation shall be completed within six weeks from the date of
receipt of Ext.P3 order. I leave open the question of jurisdiction
to be agitated in appropriate cases.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge