High Court Kerala High Court

Minu Antony vs University Of Calicut on 15 July, 2010

Kerala High Court
Minu Antony vs University Of Calicut on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22159 of 2010(T)


1. MINU ANTONY, AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.M.R.DHANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/07/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 22159 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 15th day of July, 2010.

                           J U D G M E N T

The petitioner seeks expeditious revaluation of her answer

paper, for which she has submitted Ext. P2 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 the following directions:

Revaluation of the answer paper of the petitioner shall be

completed and results thereof published as expeditiously as possible,

at any rate, within two months from the date of receipt of a certified

copy of this judgment. The above is subject to the condition that the

application is in order in all respects.

                                     Sd/-    S. Siri Jagan, Judge.

Tds/


            [TRUE COPY]




                 P.S TO JUDGE.