High Court Kerala High Court

Nikhil Lakshman vs The Cochin University Of Science … on 6 April, 2010

Kerala High Court
Nikhil Lakshman vs The Cochin University Of Science … on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11794 of 2010(Y)


1. NIKHIL LAKSHMAN, AGED 22,
                      ...  Petitioner

                        Vs



1. THE COCHIN UNIVERSITY OF SCIENCE AND
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/04/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.11794 OF 2010
               ---------------------------------------
              Dated this the 6th day of April, 2010.


                         J U D G M E N T

The petitioner is a B.Tech Electronics and Communication

course student of the Cochin University of Science and

Technology. He completed the said course in 2009. The

petitioner appeared for the supplementary examinations in

EC 402 Electronics Circuits in April 2009 and EC 502 Signals &

Systems in July 2009. When the results of the same were

published, the petitioner failed in the above two papers. The

petitioner applied for revaluation of the papers EC 402 Electronics

Circuits on 01.01.2010 and EC 502 Signals & Systems on

27.01.2010.

2. The main prayer in the writ petition is for a direction to

the respondents to publish the revaluation result of the petitioner

within a time frame. It is submitted that the petitioner has

obtained a job already and unless the revaluation is completed

earlier, that may cause difficulty and hardship to the petitioner.

W.P.(C) No.11794/2010 2

3. Heard the learned Standing Counsel appearing for the

University. It is submitted that sufficient time will be required to

complete the process of revaluation.

In the light of the urgency shown by the petitioner, there

will be a direction to the University to complete the revaluation

and communicate the results thereof to the petitioner within a

period of eight weeks.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp
`