High Court Kerala High Court

Shilpa Raju vs Calicut University on 5 March, 2009

Kerala High Court
Shilpa Raju vs Calicut University on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7124 of 2009(I)


1. SHILPA RAJU, KAYANTHINKAL HOUSE,
                      ...  Petitioner

                        Vs



1. CALICUT UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/03/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.7124 of 2009
             ---------------------------------
              Dated, this the 5th day of March, 2009

                           J U D G M E N T

The petitioner states that she is a B.Tech student in the KMCT

College of Engineering. According to the petitioner by Ext.P3, she

sought revaluation of two papers of the 3rd semester examination.

Similarly she also states that she has applied for revaluation of the

paper ‘Digital Electronics’ of the 4th semester examination. Though

in respect of this, the petitioner has not produced the application,

she has produced Ext.P7 certificate of remittance of the fee for

revaluation of the paper ‘Digital Electronics’. In the writ petition she

seeks a direction to the respondent University to expedite the

revaluation and declare the results.

2. Heard the learned standing counsel appearing for the

respondents also.

3. Having regard to the aforesaid prayer made by the

petitioner, I feel that it is only appropriate that the University

completes the revaluation and declares the results on that basis.

4. Therefore, I dispose of the writ petition directing the

WP(C) No.7124/2009
-2-

respondents to complete the revaluation sought for by the

petitioner by Ext.P3, and also of Digital Electronics, for which she

has paid the fee as per Ext.P7. This shall be done as expeditiously

as possible, at any rate, within eight weeks of production of a copy

of this judgment, provided, these applications have been received

and are otherwise in order.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg