High Court Kerala High Court

Rayyan Muhammed vs The University Of Calicut on 9 June, 2010

Kerala High Court
Rayyan Muhammed vs The University Of Calicut on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17753 of 2010(T)


1. RAYYAN MUHAMMED, D/O. MUHAMMEDKUTTY,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 17753 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 9th day of June, 2010

                         J U D G M E N T

The petitioner had appeared for the first year M.B.B.S.

examination conducted by the Calicut University in the

month of February, 2010. Dissatisfied with the results in

the paper Physiology including Bio-physics the petitioner

has applied for revaluation. Petitioner seeks expeditious

completion of the revaluation and publication of results. I

have heard the standing counsel for the University also. He

would submit that the University would require at least two

more months’ time to complete the revaluation process.

2. Having heard both sides, I dispose of this writ

petition with a direction to the respondents to complete the

revaluation process and publish the results of the

petitioner’s examination for which the petitioner has filed

application for revaluation as expeditiously as possible, at

any rate within a period of six weeks from the date of

W.P.(C)No. 17753 of 2010
-2-

receipt of a copy of this judgment, provided the application

is in order in all respects. After publication of the

revaluation results, within one week the petitioner shall be

supplied with a photocopy of the answer paper provided the

petitioner has complied with the procedural formalities

thereof.

S. SIRI JAGAN
JUDGE

shg/