IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26315 of 2009(H)
1. SUAIB.H., AGED 22 YEARS, S/O. HAMEED,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT, REP. BY ITS
... Respondent
2. CONTROLLER OF EXAMINATION, UNIVERSITY
3. THE PRINCIPAL AL-AMEEN ENGINEERING
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :23/09/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------
W.P(C) No.26315 of 2009-H
Dated------------------------------
this the 23rd day of September, 2009.
J U D G M E N T
Heard Sri.U.Balagangadharan, the learned counsel appearing for the
petitioner and Sri.P.C.Sasidharan, the learned standing counsel appearing
for the Calicut University. In the nature of the order that I propose to
pass, it is not necessary to issue notice to or hear the third respondent.
2. The petitioner appeared for the eighth semester B.Tech.
degree examination in Electrical and Electronic Engineering conducted by
the University of Calicut in May 2009 with register No.AMAFEE039. The
results were published in August 2009. The petitioner failed in the paper
on Bio Medical Instrumentation (EEE810). He has passed the other
semester examinations and the other papers of the 8th semester
examination. He has therefore applied for revaluation of his answer
script in Bio Medical Instrumentation (EEE810) on 20.8.2009 in the
prescribed form and has also paid the requisite fee. The petitioner states
that since he did not retain a copy of the application and the receipt
evidencing payment of fee, he is not a in a position to produce the same.
He submits that if his answer script in Bio Medical Instrumentation
(EEE810) is revalued he is sure to secure a pass and that unless his
answer script is expeditiously revalued he will not be in a position to
W.P(C) No.26315 of 2009-H 2
pursue his studies in the current academic year. He submits that seeking
expeditious revaluation of his answer script in Bio Medical
Instrumentation (EEE810) he had submitted Ext.P2 representation dated
20.8.2009 to the Controller of Examinations, University of Calicut. In this
writ petition, the petitioner seeks a writ in the nature of mandamus
commanding the second respondent to re-value his answer script in Bio
Medical Instrumentation (EEE810) for which he appeared in the 8th
semester B.Tech degree examination and to publish the result
expeditiously and in any event within three weeks.
3. Sri.P.C.Sasidharan, the learned Standing Counsel appearing
for the Calicut University submits that the petitioner has not furnished
the details regarding the application for revaluation and payment of fee
in this writ petition and that as a large number of applications are
received, the University can only submit that if the petitioner has applied
for revaluation, the University will take steps to revalue his answer scripts
and communicate the results within eight weeks. Since the petitioner has
not, as rightly pointed out by the learned standing counsel for the
University furnished the details regarding the application for revaluation,
I dispose of this writ petition with a direction to respondents 1 and 2 to
revalue the petitioner’s answer script in Bio Medical Instrumentation
(EEE810) for which he appeared in the 8th semester examination in
W.P(C) No.26315 of 2009-H 3
Electrical and Electronic Engineering held by the University of Calicut with
register No.AMAFEE039, if his application has been received and is in
order and to publish the result within eight weeks from today.
Sd/-
P.N.RAVINDRAN,
JUDGE
//True Copy//
PA to Judge
ab