High Court Kerala High Court

Jithin Thomas vs University Of Calicut on 22 July, 2010

Kerala High Court
Jithin Thomas vs University Of Calicut on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22959 of 2010(T)


1. JITHIN THOMAS, AGED 22,
                      ...  Petitioner
2. SAHEER, AGED 22, S/O.ABBAS,
3. JAMSHID RAHMAN, AGED 22,
4. VINEETH, AGED 22, S/O.P.BALAKRISHNAN,
5. ANTONY THOMAS, AGED 21,

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.A.RANJITH NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/07/2010

 O R D E R
                            S.SIRI JAGAN, J.
                      ==================
                      W.P.(C).No.22959 of 2010
                      ==================
                  Dated this the 22nd day of July, 2010

                             J U D G M E N T

The petitioners are students, who wrote B.Tech. Degree

examination from the K.M.C.T. Engineering College, Kozhikode,

conducted by the 1st respondent-University in December, 2009. They

have submitted applications for revaluation of their answer papers.

They complain of delay in completing the revaluation process.

2. The learned Standing Counsel appearing for the University

points out that the results of the 5th petitioner have been withheld for

shortage of attendance and, therefore, at present, the 5th petitioner’s

application for revaluation cannot be considered.

3. Having heard both sides, I dispose of this writ petition with

a direction to the respondents to complete the revaluation process and

publish the results thereof, for which petitioners 1 to 4 have applied,

as expeditiously as possible, at any rate, within six weeks from the

date of receipt of a certified copy of this judgment. As far as the 5th

petitioner is concerned, he may move for revaluation after the results

are published. This is subject further condition that the applications

submitted by the petitioners are in order in all respects.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///

                              P.A. to Judge

2