IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30793 of 2010(Y)
1. FIBU C.FRANKLIN, CHIRAYAN HOUSE,
... Petitioner
2. ASWIN HRISHIKESAN, KADAVIL HOUSE,
3. ANOOP NARAYANAN P., NANDANAM,
4. RAHUL.V., VALIAVEETTIL HOUSE,
5. ROJIN JOSEPH, MANOOR HOUSE,
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.M.P.MOHAMMED ASLAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 30793 OF 2010 (Y)
=====================
Dated this the 7th day of October, 2010
J U D G M E N T
Petitioners completed B.Tech Degree Course. When the
result of the 8th Semester examination was declared, 1st petitioner
failed in Wireless Mobile Communication (EEC 802) and Television
Engineering and Radar Systems (EEC 813), 2nd petitioner failed in
Communication and Switching System (EEC 803) and Television
Engineering and Radar Systems (EEC 813), the 3rd petitioner
failed in Wireless Mobile Communication (EEC 802), the 4th
petitioner failed in Communication and Switching System (EEC
803) and Wireless Mobile Communication (EEC 803) and the 5th
petitioner failed in Wireless Mobile Communication (EEC 802).
They applied for revaluation and approached this Court
complaining of delay and seeking orders to expedite the
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 revaluation
WPC No. 30793/10
:2 :
sought for by the petitioners within 6 weeks of production of a
copy of the judgment, provided the applications for revaluation
have been received and are otherwise in order.
Petitioners shall produce a copy of the judgment before the
2nd respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp