High Court Kerala High Court

Ganesh V. vs Controller Of Examinations on 19 November, 2010

Kerala High Court
Ganesh V. vs Controller Of Examinations on 19 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34726 of 2010(M)


1. GANESH V., AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

2. THE REGISTRAR,

                For Petitioner  :SRI.K.S.RAJEEV (ALUVA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/11/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 34726 of 2010 M
            ```````````````````````````````````````````````````````
         Dated this the 19th day of November, 2010

                           J U D G M E N T

Petitioner submits that he appeared for B.Tech 5th

and 6th semester examinations and failed in some papers. He

submitted applications for scrutiny and 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 scrutiny within two

weeks and revaluation sought for and declare the result of

the petitioner as expeditiously as possible, at any rate, within

six weeks from the date of production of a copy of this

judgment, provided the application has been received and is

otherwise in order.

4. The petitioner shall produce a copy of this

W.P.(C) No.34726/10
: 2 :

judgment along with the writ petition before the University for

compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks