IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13176 of 2009(N)
1. MAHESH V., VANDANAM,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
For Petitioner :SRI.T.R.RAVI
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/05/2009
O R D E R
P.R. RAMACHANDRA MENON, J
-----------------------------------
W.P(C) No. 13176 OF 2009
---------------------------------
Dated this the 5th day of May, 2009
JUDGMENT
The petitioner has approached this Court seeking for a
direction to the respondent for revaluing the answer papers in
respect of the final year examination (Part II) of the MBBS
conducted on 3.2.2009. The learned counsel for the petitioner
submits that necessary application in this regard has already
been submitted before the respondent. The Standing Counsel
for the respondent submits that the matter can be considered if
some breathing time is given to the University.
2. After considering the facts and circumstances, the
matter is disposed of directing the University to consider the
application for revaluation filed by the petitioner and publish the
results as early as possible at any rate within two months.
The W.P(C) is disposed of accordingly.
P.R. RAMACHANDRA MENON
JUDGE
vkm