IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18226 of 2010(C)
1. RAJESH KUMAR, S/O. TULASI PRASAD,
... Petitioner
Vs
1. COCHIN UNIVERSITY OF SCIENCE &
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SMT.LATHA PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.18226 OF 2010
-------------------------------
Dated this the 11th day of JUNE, 2010
J U D G M E N T
The petitioner seeks expeditious revaluation of his answer
paper, for which application is stated to have been submitted by
the petitioner.
2. The learned Standing Counsel appearing for the
University submits that the University would require at least two
more months’ time to complete the revaluation process, if
applications have been received by the University.
3. Having heard both sides, I dispose of this writ petition
with a direction to the respondents to complete the revaluation
process for which the petitioner has submitted application and
publish results thereof, as expeditiously as possible, at any rate,
within six weeks from the date of receipt of a certified copy of
this judgment, if application for revaluation has been received by
the University and the application is in order in all respects.
S. SIRI JAGAN, JUDGE
acd