IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29277 of 2010(H)
1. VINAY KRISHNAN U.,
... Petitioner
Vs
1. CALICUT UNIVERSITY, REPRESENTED BY
... Respondent
2. CONTROLLER OF EXAMINATION,
For Petitioner :SRI.SHYAM PADMAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/09/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 29277 of 2010 H
```````````````````````````````````````````````````````
Dated this the 23rd day of September, 2010
J U D G M E N T
The petitioner submits that he appeared for B.Tech
8th semester examination and failed in the paper ‘Automobile
Engineering’. He submitted Ext.P2 application 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 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
judgment along with the writ petition before the University for
WPC.29277/10
: 2 :
compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks