High Court Kerala High Court

Shiny C. vs The Calicut University on 25 April, 2008

Kerala High Court
Shiny C. vs The Calicut University on 25 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13538 of 2008(J)


1. SHINY C., AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. THE CALICUT UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION,

                For Petitioner  :SRI.V.SANTHARAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/04/2008

 O R D E R
                          S.SIRI JAGAN, J.
                       =======================
                        W.P.(C) No. 13538 of 2008 (J)
                       =======================
                  Dated this the 25th day of April, 2008


                             JUDGMENT

The petitioner seeks revaluation of her first year and second

year Degree examination in Sociology. The learned standing

counsel appearing for the University submits that the revaluation

can be completed within six weeks. In the above circumstances,

the writ petition is disposed of with a direction to the respondents

to complete revaluation process and publish results for which the

petitioner has applied for, as expeditiously as possible, at any

rate, within six weeks from today. Petitioner shall produce a

certified copy of the judgment along with a copy of the writ

petition before the respondents for compliance.

S.SIRI JAGAN,
JUDGE

jp