IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19498 of 2010(J)
1. HARUN PRASAD T.V.,S/O.ACHUTHAN,
... Petitioner
2. ABHILASH C.,
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 S.SIRI JAGAN
Dated :23/06/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.19498 of 2010
==================
Dated this the 23rd day of June, 2010
J U D G M E N T
The petitioners seek expeditious revaluation of their answer
papers, for which they have submitted Exts.P1 and P2 applications.
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
a direction to the respondents to complete the revaluation process for
which the petitioners have submitted Exts.P1 and P2 applications and
publish the results thereof, as expeditiously as possible, at any rate,
within six weeks from the date of receipt of a certified copy of this
judgment, provided the applications are in order in all respects.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge