IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28306 of 2007(T)
1. VIDYA P., D/O. P. DAMODARAN,
... Petitioner
Vs
1. KANNUR UNIVERSITY, KANNUR,
... Respondent
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 28306 OF 2007
====================
Dated this the 27th day of September, 2007
J U D G M E N T
Petitioner is a B.Tech student, who had attended to 8th
semester examination. Unsatisfied by the result, petitioner
submitted Ext.P2 application for revaluation along with necessary
fee. The complaint is that the process of revaluation has not been
completed and that result has not been announced.
2. I heard the standing counsel for the respondent also.
3. Taking into account the submission made, I dispose of
this writ petition directing that the process of revaluation
pursuant to Ext.P2 application of the petitioner shall be
completed and results announced within 6 weeks of receipt of a
copy of this judgment, if the application made is in order.
4. Petitioner has a further complaint that supplementary
examination for the paper titled EC2K 806(P) Advanced
Communication Engineering Lab has not been notified yet. This
WPC 28306/07
: 2 :
also is a matter which the respondent will attend to and take a
decision.
Petitioner is directed to produce a copy of this judgment
before the respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp