High Court Kerala High Court

Abu Thaheer V.A. vs The University Of Calicut on 7 July, 2010

Kerala High Court
Abu Thaheer V.A. vs The University Of Calicut on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21022 of 2010(C)


1. ABU THAHEER V.A.,S/O.ABDUL KAREEM,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SMT.SHAMSEERA. C.ASHRAF

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/07/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 21022 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 7th day of July, 2010.

                           J U D G M E N T

The petitioner seeks expeditious revaluation of his answer

paper, for which he has submitted Ext. P1 application.

2. The learned Standing Counsel appearing for the

University submits that the University would require at least two

more months’ time to complete the revaluation process.

3. Having heard both sides, I dispose of this writ petition

with the following directions:

Revaluation of the answer paper of the petitioner shall be

completed and results thereof published as expeditiously as possible,

at any rate, within 6 weeks from the date of receipt of a certified

copy of this judgment. The above is subject to the condition that the

application is in order in all respects.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.