High Court Kerala High Court

Mohammed Abdul Latheef vs The University Of Calicut on 22 July, 2008

Kerala High Court
Mohammed Abdul Latheef vs The University Of Calicut on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22061 of 2008(B)


1. MOHAMMED ABDUL LATHEEF,
                      ...  Petitioner
2. KIRAN.M.P, S/O.PRADEEP KUMAR.P,
3. SHYAM MENON, S/O.SUDHEER MENON,
4. RAHUL.K., S/O.PRADEEP KUMAR.K, AGED 21
5. DEEPAK.M.S, S/O.SUBRAHMANYAN, AGED 22
6. AJU.K.YOHANNAN, S/O.YOHANNAN, AGED 21
7. AHAMMAD SAHAD.M.P, S/O.ABDUL MAJEED.M.P,

                        Vs



1. THE UNIVERSITY OF CALICUT, REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/07/2008

 O R D E R
                       S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.22061 OF 2008
              ----------------------------------------
                Dated this the 22nd day of July, 2008

                           JUDGMENT

The petitioners appeared for the 7th Semester examination

of their B.Tech (Instrumentation and Control Engineering) Degree

Course in December 2007, the results of which were published on

28.6.2008. Dissatisfied with the results in one paper namely, ‘IC

04 701 (Industrial Process Control)’, the petitioners submitted

Exts.P1 to P7 applications for revaluation of their answer papers.

The petitioners seek a direction to the respondents to complete

the revaluation process expeditiously.

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.

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 applied and publish the

results thereof, as expeditiously as possible, at any rate, within a

W.P.(c)No.22061/08 2

period of six weeks from the date of receipt of a copy of this

judgment, provided the applications submitted by the

petitioners are in order in all respects.

S. SIRI JAGAN, JUDGE

Acd