IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14592 of 2010(Y)
1. RAHUL.G, AGED 23 YEARS,
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SMT.SHAMSEERA. C.ASHRAF
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :13/05/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NOs. 14592 OF 2010, 14589 OF 2010,
14805 OF 2010, 14806 OF 2010, 14599 OF 2010,
14595 OF 2010, 14835 OF 2010, 14836 OF 2010,
14857 OF 2010 & 14838 OF 2010
---------------------------------------------
Dated, this the 13th day of May, 2010
J U D G M E N T
The grievance projected in all these Writ Petitions is rather similar, i.e.,
the adverse circumstances, likely to be caused to the petitioners because of
the delay in conducting the revaluation of the answer papers and as to the
publication of the results.
2. The learned standing counsel appearing for the respondent
University submits that the University is taking earnest efforts to have the
proceedings finalised and that the results will be published within the shortest
possible time.
3. Considering the particular facts and circumstances, the
respondents are directed to finalise the steps for revaluation of the relevant
answer papers of the petitioners in the concerned examinations and to
publish the revaluation results as soon as possible, at any rate, within six
weeks from the date of receipt of a copy of this judgment, if the applications
preferred by the petitioners are otherwise in order.
All the Writ Petitions are disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc