IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31377 of 2010(V)
1. NIKHIL RAJ, S/O.S.N.SACHIDANANDAN
... Petitioner
Vs
1. THE VICE CHANCELLOR
... Respondent
2. THE CONTROLLER OF EXAMINATIONS
For Petitioner :SRI.P.K.ABOOBACKER(EDAPPALLY)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31377 OF 2010 (V)
=====================
Dated this the 13th day of October, 2010
J U D G M E N T
Petitioner completed BCA Course. The petitioner had appeared
for the final semester examination and along with the said
examination, he had written the subject Inter net and Java
Programming for the Vth Semester. When the result was declared,
he had failed in the above paper. He applied for scrutiny and
revaluation and approached this Court complaining of delay and
seeking orders to expedite the scrutiny and revaluation.
2. I heard the Standing Counsel appearing for the
respondent University.
3. Having regard to the above, I dispose of the writ petition
directing the University to complete the scrutiny of the answer
paper within two weeks and the revaluation sought for by the
petitioner within 8 weeks of production of a copy of the judgment,
provided the applications for scrutiny and revaluation have been
received and are otherwise in order.
Petitioner shall produce a copy of the judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp