High Court Kerala High Court

V.Faris Hassan vs The University Of Calicut on 22 March, 2010

Kerala High Court
V.Faris Hassan vs The University Of Calicut on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9470 of 2010(G)


1. V.FARIS HASSAN,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

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

 Dated :22/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                   W.P.(C) No.9470 OF 2010
              ---------------------------------------
           Dated this the 22nd day of March, 2010.


                         J U D G M E N T

The petitioner herein was a student of MES College of

Engineering, Kuttippuram for B.Tech Electronics and

Communication Engineering Degree course for the period 2004-

2008. The petitioner appeared for the 5th semester

supplementary examination in June 2009. When the results of

the same were published in February 2010, the petitioner failed

in one paper namely, Electro Magnetic Theory (EC 04 504). The

petitioner applied for revaluation of the said paper as per

Exhibit P1.

2. The main prayer in the writ petition is for a direction to

the respondents to consider and take appropriate action on

Exhibit P1 application for revaluation submitted by the petitioner.

It is submitted that unless the revaluation is completed earlier,

that may cause difficulty and hardship to the petitioner.

3. Heard the learned Standing Counsel appearing for the

W.P.(C) No.9470/2010 2

University. It is submitted that sufficient time will be required to

complete the process of revaluation.

In the light of the urgency shown by the petitioner, there

will be a direction to the University to complete the revaluation

and communicate the results thereof to the petitioner within a

period of two months.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp