High Court Kerala High Court

Shanmugadas.K.P vs The University Of Calicut on 28 September, 2010

Kerala High Court
Shanmugadas.K.P vs The University Of Calicut on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29791 of 2010(Y)


1. SHANMUGADAS.K.P.,
                      ...  Petitioner
2. PRAVEEN.V, S/O.N.S.VIJAYAKUMAR,

                        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 ANTONY DOMINIC

 Dated :28/09/2010

 O R D E R
                           ANTONY DOMINIC, J.
                     -------------------------
                     W.P.(C.) No.29791of 2010 (Y)
               ---------------------------------
            Dated, this the 28th day of September, 2010

                              J U D G M E N T

The petitioners have completed B.Tech degree course in

Mechanical Engineering from N.S.S. College of Engineering, Palakkad,

affiliated to the respondent University. In the 7th semester

supplementary examination, they failed in the subject ‘Power Plant

Engineering’ and by submitting Exts.P1& P2 applications sought its

revaluation. Delay in completing the revaluation is what is complained

of in the writ petition.

2. I heard learned standing counsel appearing for the

respondent University.

3. Having regard to the pendency of Exts.P1 & P2 applications

for revaluation, it is directed that the revaluation sought for by the

petitioners shall be expedited and completed as expeditiously as

possible, at any rate, within six weeks of production of a copy of this

judgment, provided the applications have been received and are

otherwise in order.

The petitioners shall produce a copy of this judgment before the

respondent University for compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg