IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12817 of 2008(A)
1. AMEER ALI.A., S/O.ABDUL RAHIMAN.K.,
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT REPRESENTED
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/06/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 12817 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 11th June, 2008.
J U D G M E N T
Petitioner complains that grace marks due to him as a sports
person have not been properly distributed to his best advantage. The
petitioner therefore seeks the following reliefs:
“a) Issue a writ of certiorari or any other appropriate writ, order
or direction quashing Ext. P12;
b) Issue a writ of mandamus or any other appropriate writ,
order or direction directing the first respondent, Vice Chancellor to
consider Ext. P10 representation after affording an opportunity of
being heard to the petitioner forthwith.”
Learned standing counsel for the University submits that the
University shall withdraw Ext. P12 and pass fresh orders, after
affording an opportunity of being heard to the petitioner. This is
recorded and the writ petition is disposed of with a direction to the
University to pass fresh orders within six weeks from the date of
receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.