High Court Kerala High Court

Mathew John vs The Vice Chancellor & Another on 14 September, 2010

Kerala High Court
Mathew John vs The Vice Chancellor & Another on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28382 of 2010(W)


1. MATHEW JOHN,S/O.P.M.JOHN,PALLITHARA
                      ...  Petitioner
2. VISHNU.U,S/O.UMAPATHI,
3. SHILPA KRISHNAN,D/O.KRISHNAN,

                        Vs


1. THE VICE CHANCELLOR & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.P.K.ABOOBACKER(EDAPPALLY)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                W.P.(C) NO.28382 OF 2010(W)
             --------------------------------------------------
         Dated this the 14th day of September, 2010

                          J U D G M E N T

Petitioners completed B.Tech Degree Course. When the

result of the 8th Semester examination was declared, they had

failed in the subject Electrical System Design. They applied for

revaluation and approached this Court complaining of delay and

seeking orders to expedite the revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioners within 8 weeks of production of a

copy of the judgment, provided the application for revaluation has

been received and is otherwise in order.

Petitioners shall produce a copy of the judgment before the

2nd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :