High Court Kerala High Court

Vijesh S. vs University Of Calicut on 28 July, 2010

Kerala High Court
Vijesh S. vs University Of Calicut on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23548 of 2010(P)


1. VIJESH S., AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2010

 O R D E R
                       S. SIRI JAGAN, J.
                  ------------------------------
                  W.P.(C) No.23548 OF 2010
                  -------------------------------
             Dated this the 28th day of July, 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

application has 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