High Court Kerala High Court

Aeisal Dominic vs The Vice Chancellor on 12 October, 2010

Kerala High Court
Aeisal Dominic vs The Vice Chancellor on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31207 of 2010(A)


1. AEISAL DOMINIC
                      ...  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 :12/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 31207 of 2010 A
            ```````````````````````````````````````````````````````
             Dated this the 12th day of October, 2010

                           J U D G M E N T

Petitioner submits that he appeared for B.Tech 6th

semester examination and failed in the paper ‘Algorithm

Analysis and Design’. He submitted Exts.P1 and P2

application for scrutiny and revaluation and filed this writ

petition seeking expeditious revaluation and declaration of

results.

2. I heard standing counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the scrutiny within two

weeks and revaluation sought for and declare the result of

the petitioner as expeditiously as possible, at any rate, within

eight weeks from the date of production of a copy of this

judgment, provided the application has been received and is

otherwise in order.

WPC.31207/10
: 2 :

4. Petitioner shall produce a copy of this judgment

along with the writ petition before the University for

compliance.

The writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge