High Court Kerala High Court

Abida Sunil vs University Of Calicut on 10 January, 2011

Kerala High Court
Abida Sunil vs University Of Calicut on 10 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 709 of 2011(K)


1. ABIDA SUNIL, ABYS'AVAS NAGAR,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,CALICUT UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.SURIN GEORGE IPE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/01/2011

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                  W.P.(C) No. 709 of 2011 K
            ```````````````````````````````````````````````````````
         Dated this the 10th day of January, 2011

                           J U D G M E N T

Petitioner submits that she appeared for MBBS 1st

year examination and failed in the paper ‘Biochemistry’. She

submitted Ext.P2 application for revaluation and filed this writ

petition seeking an order for expeditious revaluation and

declaration of her results.

2. I heard Standing Counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for

and declare the result of the petitioner as expeditiously as

possible, at any rate, within eight weeks from the date of

production of a copy of this judgment, provided the application

has been received and is otherwise in order.

4. Petitioner shall produce a copy of this judgment

W.P.(C) No.709/2011
: 2 :

along with the writ petition before the University for

compliance.

Writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks