High Court Kerala High Court

Lloyd Thomas vs The University Of Calicut on 17 November, 2009

Kerala High Court
Lloyd Thomas vs The University Of Calicut on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32867 of 2009(C)


1. LLOYD THOMAS, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/11/2009

 O R D E R
                    P.N.RAVINDRAN, J
                        -------------------
               W.P.(C).32867 & 32892 of 2009
                        --------------------
         Dated this the 17th day of November, 2009

                        JUDGMENT

The petitioner in W.P.(C).32867/2009 appeared for the

fourth semester B.Tech degree examination in Electronics

and Communication Engineering conducted by the University

of Calicut. The results were published in the last week of

August 2009. The petitioner failed in the paper, “Engineering

Mathematics”. He has therefore applied for revaluation of

his answer script by submitting Ext.P1 application dated

7.9.2009. It is stated that the requisite fee has also been

paid.

2. The petitioner in W.P.(C).32892/2009 appeared for the

fifth semester B.Tech degree examination in Information

Technology conducted by the University of Calicut in

December 2009. The results of the said examination were

published in the first week of October 2009. The petitioner

failed in the paper “Graph Theory and Combinatorics”. He

has therefore applied for revaluation of his answer script by

submitting Ext.P1 application dated 12.10.2009.

3. The petitioners submit that they have completed their

course of study and that they had done well in the

W.P.(C).32867 & 32892/09
2

examination. It is also stated that if their answer scripts are

revalued, they are hopeful of securing a pass. In these writ

petitions, the petitioners seek expeditious revaluation of their

answer scripts.

Sri.P.C.Sasidharan, the learned standing counsel

appearing for the University of Calicut submits that if the

applications for revaluation submitted by the petitioners are

in order and the requisite fee has been paid, the University

will take expeditious steps to revalue their answer scripts and

to communicate result to them. In the light of the said

submission, I dispose of these writ petitions with a direction

to the respondents to take steps to have the petitioners’

answer scripts revalued and to communicate the result to

them within eight weeks from the date on which the

petitioners’ produce a certified copy of this judgment before

the Controller of Examinations, University of Calicut.

P.N.RAVINDRAN,
Judge

mrcs