IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22425 of 2010(C)
1. ABLE.C. GEORGE, LAUS DEO, PEARLS
... Petitioner
2. NITHIN FRANCIS.E., EDATHURTHIKARAN HOUSE
3. BIJU JOSE KOONAN, KOONAN HOUSE,
4. ANEZ KOYAKUTTY, ALLIPATTU HOUSE,
5. NIDHIN JOSE, THEKKUDAN HOUSE,
6. NITHIN LAL K., KUMBILUVELIL HOUSE,
7. RAMESH, K. KUKALIPPALLIYALIL HOUSE,
Vs
1. UNIVERSITY OF CALICUT, REPRESENTED BY
... Respondent
2. CONTROLLER OIF EXAMINATIONS,
For Petitioner :SRI.AUGUSTINE JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.22425 OF 2010
-------------------------------
Dated this the 19th day of July, 2010
J U D G M E N T
The petitioners seek expeditious revaluation of their answer
papers, for which they have submitted Exts.P1 to P7 applications.
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.
3. 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 submitted Exts.P1 to P7
applications and publish results thereof, as expeditiously as
possible, at any rate, within six weeks from the date of receipt of
a certified copy of this judgment, provided the applications are in
order in all respects.
S. SIRI JAGAN, JUDGE
acd