High Court Kerala High Court

Mohammed Rashin vs The University Of Calicut on 2 February, 2011

Kerala High Court
Mohammed Rashin vs The University Of Calicut on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3401 of 2011(A)


1. MOHAMMED RASHIN, S/O.V.H.UMMER,
                      ...  Petitioner
2. NIYAZ M.BASHEER, S/O.M.BASHEER,

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/02/2011

 O R D E R
                    ANTONY DOMINIC, J.
                      -------------------------
                  W.P (C) No.3401 of 2011
                     --------------------------
             Dated this the 2nd February, 2011

                        J U D G M E N T

The petitioners are M.B.B.S students in the Karuna

Medical College, Palakkad, Calicut, affiliated to the

respondent University. In the 1st year examination, they

failed in the subjects “C7743 Anatomy Paper I, C7744

Anatomy Paper II, C7745 Physiology Paper I and C7746

Physiology Paper II (1st petitioner), C7744 Anatomy Paper

II and C7743 Anatomy Paper I (2nd petitioner)” and by

submitting Exts.P1 and P2 applications sought its

revaluation. Delay in completing the revaluation is what is

complained of in the writ petition.

2. I heard learned standing counsel appearing for

the respondent University.

3. Having regard to the pendency of Exst.P1 and

P2 applications for revaluation, it is directed that the

revaluation sought for by the petitioners shall be expedited

and completed as expeditiously as possible, at any rate,

within eight weeks of production of a copy of this

W.P (C) No3401 of 2011
2

judgment, provided the applications have been received

and are otherwise in order.

The petitioners shall produce a copy of this judgment

before the respondent University for compliance.

This writ petition is disposed of as above.

Sd/-

ANTONY DOMINIC
JUDGE
ma

/True copy/

P.A to Judge