High Court Kerala High Court

Aswin.M.V vs Kannur University on 8 April, 2010

Kerala High Court
Aswin.M.V vs Kannur University on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12566 of 2010(U)


1. ASWIN.M.V,S/O.KRISHNAN.M.V,AGED 24 YRS,
                      ...  Petitioner

                        Vs



1. KANNUR UNIVERSITY,REPRESENTED BY ITS
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,KANNUR

3. VICE CHANCELLOR,KANNUR UNIVERSITY,

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/04/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
                ----------------------------------------------
                     W.P.(C)No.12566 OF 2010
              -----------------------------------------------------
            DATED THIS THE 8th DAY OF APRIL, 2010

                             J U D G M E N T

The petitioner was a B.Tech. student of Government Engineering

College, Kannur during 2005-2009. He had appeared for his B.Tech

supplementary examination in May, 2009. In the said examination, he

has failed for one paper, i.e., EC 2K 602 Radiation and Propagation.

He had applied for revaluation of the same, vide Exhibit P2. Seeking

for a revaluation within a time frame, this Writ Petition has been filed.

2. Heard the learned Standing Counsel for the University.

There will be a direction to the University to process the application for

revaluation of the petitioner and communicate the results within a

period of eight weeks from today, if the application and the payment

are in order.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn