High Court Kerala High Court

Neetha Raj vs State Of Kerala Represented By … on 12 December, 2008

Kerala High Court
Neetha Raj vs State Of Kerala Represented By … on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36668 of 2008(M)


1. NEETHA RAJ, AGED 19, D/O.MR.BABURAJAN.P,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY SECRETARY
                       ...       Respondent

2. UNIVERSITY OF CALICUT, PAREEKSHA BHAVAN,

                For Petitioner  :SRI.T.K.RADHAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/12/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.36668 OF 2008
               ----------------------------------------
              Dated this the 12th day of December, 2008

                            JUDGMENT

By Exts.P1 and P3 applications, the petitioner applied for

revaluation of the answer papers of ‘Chemistry’ and ‘Statistics’

papers of the second year degree examination and for supply of

photocopies of the answer papers. The petitioner’s grievance in

this writ petition is that the revaluation process is being delayed

and the photocopies of answer papers are not being supplied.

2. I have heard the learned Standing Counsel for the

University also. The learned Standing Counsel submits that the

university would require two more months’ time to complete the

revaluation process.

Having heard both sides, I dispose of this writ petition with

a direction to the 2nd respondent to complete the revaluation

process for which the petitioner has applied and publish the

results thereof, as expeditiously as possible, at any rate, within a

period of six weeks from the date of receipt of a copy of this

W.P.(c)No.36668/08 2

judgment, provided the application submitted by the petitioner

is in order in all respects. On completion of the revaluation

process, the petitioner shall also be supplied with photocopies

of the answer papers.

S. SIRI JAGAN, JUDGE

Acd