High Court Kerala High Court

Aneena.T.P vs University Of Calicut on 2 June, 2010

Kerala High Court
Aneena.T.P vs University Of Calicut on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16925 of 2010(M)


1. ANEENA.T.P, D/O.ABDUL RASHEED T.P,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/06/2010

 O R D E R
                             S.SIRI JAGAN, J.

                     ==================

                     W.P.(C).No. 16925 of 2010

                     ==================

                 Dated this the 2nd day of June, 2010

                             J U D G M E N T

The petitioner seeks expeditious revaluation of her answer

paper, for which she has submitted Ext.P1 application.

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.

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 Ext.P1 application and publish the

results thereof, as expeditiously as possible, at any rate, within six

weeks from the date of receipt of a certified copy of this judgment,

provided the application is in order in all respects.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

         ///True copy///




                              P.A. to Judge