High Court Kerala High Court

Anoop.A.P. vs The Calicut University on 26 August, 2009

Kerala High Court
Anoop.A.P. vs The Calicut University on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24582 of 2009(P)


1. ANOOP.A.P., S/O.UNNIKRISHNAN,
                      ...  Petitioner
2. NASEEDHA AHAMED, AGED 21 YEARS,
3. NEELU.P.A.,

                        Vs



1. THE CALICUT UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/08/2009

 O R D E R
                               V.GIRI, J
                             -------------------
                         W.P.(C).24582/2009
                             --------------------
             Dated this the 26th day of August, 2009

                             JUDGMENT

Petitioners were the students of MES College of Engineering,

Kuttippuram, for B.Tech Electrical and Electronics Engineering Degree

course for the year 2005-09. Apparently dissatisfied with the marks

obtained in certain papers in the 8th semester examination, they

had applied for revaluation. They are aggrieved that the result of the

revaluation has not been published so far. Exts.P1 to P3 applications

for revaluation are pending before the respondents.

2. I heard learned standing counsel for the University also.

3. Accordingly, writ petition is disposed of directing the

respondents to publish the results of the revaluation sought for by the

petitioners, as early as possible, at any rate, within a period of eight

weeks from the date of receipt of a copy of this judgment provided the

applications for revaluation are in order and otherwise correct.

V.GIRI,
Judge

mrcs