IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29204 of 2009(U)
1. VINOD KUMAR.K.R,
... Petitioner
Vs
1. THE VICE CHANCELLOR,
... Respondent
2. MAHATMA GANDHI UNIVERSITY,
3. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.MANOJ P.KUNJACHAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :20/10/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No. 29204 of 2009 – U
—————————————-
Dated 20th October, 2009
Judgment
The petitioner appeared for the final year B.A. degree
examination in Economics conducted by the Mahatma Gandhi
University in April, 2009. The results were published in June,
2009. The petitioner failed in the said examination. He did not
however applied for revaluation in time, since he was employed
in Chennai. After the last date for submission of applications for
revaluation was over, he submitted Ext.P2 letter to the Vice
Chancellor of the Mahatma Gandhi University requesting for
permission to apply for revaluation after the last date. This writ
petition was thereupon filed seeking a direction to the Vice
Chancellor to consider Ext.P2 and pass orders thereon within a
time limit to be fixed by this Court. The petitioner also seeks a
direction to the respondents to accept the application for
revaluation, revalue his answer script and to publish the result
within a time limit to be fixed by this Court.
W.P.(C) No.29204/2009 2
2. As per the stipulations in Kerala University First
Ordinances, 1998 as in force on 2.10.1983, which for the time
being governs the Mahatma Gandhi University also,
applications for revaluation have to be submitted within 21
days from the date of publication of the result. There is no
provision in the Ordinance empowering the Syndicate or the
Vice Chancellor to condone the delay in applying for
revaluation. In the absence of any stipulation in the University
Act to act upon belated applications, the request made by the
petitioner cannot be entertained. I therefore find no reason to
entertain this writ petition. The writ petition fails and is
accordingly dismissed.
P.N.RAVINDRAN
Judge
vaa