Kerala High Court
Midhun Mohandas.P vs Calicut University on 24 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33762 of 2009(M)
1. MIDHUN MOHANDAS.P,
... Petitioner
2. MUHAMMED JASIM.M.K,
3. NAZEEB MOHAMMED,
4. MUHAMMED UNAIZ.A.K,
Vs
1. CALICUT UNIVERSITY, REPRESENTED BY
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/11/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
--------------------------------------
W.P.(C) No. 33762 OF 2009
--------------------------------------
Dated this the 24th day of November, 2009
J U D G M E N T
~~~~~~~~~~~~~
The petitioners wrote the 1st year MBBS Examination under
the 1st respondent University. They say that they have applied for
revaluation. If the petitioners have filed appropriate applications and
have paid the due fees and the applications are in order, the
University will publish the results of revaluation within a period of
two months from the date of production of a copy of this judgment.
It is so ordered.
THOTTATHIL B. RADHAKRISHNAN,
Judge
ps