High Court Kerala High Court

Sruthy Menon vs The University Of Calicut on 7 December, 2010

Kerala High Court
Sruthy Menon vs The University Of Calicut on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36411 of 2010(B)


1. SRUTHY MENON, D/O.T.VISWANATHAN,
                      ...  Petitioner
2. MEERA MOHANAN, GOPIKA,
3. SRUTHY CHANDRAN, NECHIKOTTIL HOUSE,

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION,

3. THE JYOTHY ENGINEERING COLLEGE,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/12/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 36411 of 2010 B
            ```````````````````````````````````````````````````````
          Dated this the 7th day of December, 2010

                           J U D G M E N T

Petitioners submit that they appeared for B.Tech 5th

semester examination and failed in some papers. They

submitted Exts.P2, P4 and P6 applications for revaluation and

filed this writ petition seeking expeditious revaluation and

declaration of results.

2. I heard standing counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for

and declare the result of the petitioners, as expeditiously as

possible, at any rate, within eight weeks from the date of

production of a copy of this judgment, provided the

applications have been received and are otherwise in order.

4. Petitioners shall produce a copy of this judgment

W.P.(C) No.36411/10
: 2 :

along with the writ petition before the University for

compliance.

The writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge