High Court Kerala High Court

Sujitha vs State Of Kerala on 8 April, 2010

Kerala High Court
Sujitha vs State Of Kerala on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12650 of 2010(E)


1. SUJITHA,KANNATH, KANNATH HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY SECRETARY
                       ...       Respondent

2. THE REGISTRAR, UNIVERSITY OF CALICUT,

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

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.12650 OF 2010
              -----------------------------------------------------
            DATED THIS THE 8th DAY OF APRIL, 2010

                              J U D G M E N T

The petitioner is a student of B.Tech under the 2nd respondent

-University. She had appeared for her 6th Semester examination in

June, 2009. In the said examination, she has scored very less marks

for three papers, i.e., IT 04 602-Database Management System and IT

04 603 -Computer Network and IT 04 605 Human Computer

Instruction. Therefore, she has applied for revaluation of the same,

vide Exhibit P1. Exhibit P2 is the challan receipt evidencing payment of

fee for revaluation. 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