High Court Kerala High Court

Sameera.A. vs University Of Kerala on 20 June, 2008

Kerala High Court
Sameera.A. vs University Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12777 of 2007(U)


1. SAMEERA.A., KARUKASSERY PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF KERALA,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE PRINCIPAL, JAMEELA BEEVI MEMORIAL

                For Petitioner  :SRI.A.B.JALEEL

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.12777 of 2007
              ----------------------------------------------
                     Dated 20th June, 2008.

                           J U D G M E N T

Petitioner prays for an opportunity to approach

the first respondent University in the matter of deficiency of one

mark in the internal assessment. In the event of the petitioner

approaching the University as above, the matter will be duly

considered by the University.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.12777 of 2007

———————————————-

J U D G M E N T

Dated 20th June, 2008.