High Court Kerala High Court

Ajay Cheriyan vs University Of Calicut on 6 April, 2010

Kerala High Court
Ajay Cheriyan vs University Of Calicut on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11747 of 2010(P)


1. AJAY CHERIYAN, IYKARA ESTATE
                      ...  Petitioner
2. VINU G KRISHNAN
3. T.JITHESH KUMAR

                        Vs



1. UNIVERSITY OF CALICUT
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SMT.SREEDEVI KYLASANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/04/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.11747/2010-P
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 6th day of April, 2010

                      J U D G M E N T

Petitioners joined for B.Tech Course (Electrical and

Electronics) in Government Engineering College, Thrissur

under the University of Calicut in the year 2006. They are

undergoing eighth semester. When the result of sixth

semester examination was published on 25/03/2010, the

petitioners were shown failed as follows:-

i. 1st Petitioner : ‘Power Systems-II’ &

‘Electrical Engineering

Drawing’

ii. 2nd & 3rd Petitioners: ‘Electrical Machine Design’

2. They applied for revaluation of the above answer

papers after remitting the prescribed fees. The copies of

the applications for revaluation of the petitioners are

produced herein as Exts.P2, P2(a) and P2(b) respectively,

and Exts.P3, P3(a) and P3(b) are the copies of the chalans

evidencing the payment of the required fees. Seeking for a

direction to the respondents to complete the process of

revaluation and publish the results within a time frame

this writ petition has been filed.

3. Heard the learned Standing Counsel for the

University. There will be a direction to the respondents

W.P.(C). No.11747/2010
-:2:-

to complete the process of revaluation of the respective

answer papers of the petitioners, if the applications for

revaluation along with the requisite fees covered by the

chalans have been received and are in order, and

communicate the results thereof, within a period of ten

weeks from the date of receipt of a copy of this Judgment.

The writ petition is disposed of as above. No costs.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE