High Court Kerala High Court

Mr.Muhammad Rafi vs Vice Chancellor on 11 March, 2010

Kerala High Court
Mr.Muhammad Rafi vs Vice Chancellor on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7875 of 2010(H)


1. MR.MUHAMMAD RAFI, AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. VICE CHANCELLOR,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.M.A.SHIHAB

                For Respondent  : No Appearance

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

 Dated :11/03/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
                 ----------------------------------------------
                     W.P.(C)No.7875 OF 2010
              -----------------------------------------------------
            DATED THIS THE 11th DAY OF MARCH, 2010

                             J U D G M E N T

The petitioner seeks for revaluation of the answer paper as

sought for in the application dated 13.7.2009. The petitioner was a

student of 2006-2009 batch of Bachelor of Commerce at Al Ameen

College, Edathala. He lost in one paper, Corporate Accounting Unit 1

included in the 5th Semester Examination. Exhibit P2 is the copy of the

mark list. He wrote the examination in December 2008 with register

No.64702. Exhibit P3 is the copy of the hall ticket.

2. Failing to get any positive action in the matter, this Writ

Petition has been filed. Exhibits P5 and P5(a) are the further

representations said to have been forwarded by him in the matter.

3. There will be a direction to the University to complete the

process of revaluation and inform the result to the petitioner, if the

same has not already been done and the application and the payment

are in order, within a period of six weeks.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn