High Court Kerala High Court

Pushpa Bisini vs Controller Of Examinations on 25 February, 2008

Kerala High Court
Pushpa Bisini vs Controller Of Examinations on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6440 of 2008(N)


1. PUSHPA BISINI, KAREEDAN HOUSE,
                      ...  Petitioner
2. STAIFY N.J., NAYANKARA HOUSE,

                        Vs



1. CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2008

 O R D E R
                        ANTONY DOMINIC, J.

                = =W.P.(C) = =6440=OF = = = = =
                     = = = No. = =      =
                                          2008 N
                = = = = = = = = = = = = = = = =

                Dated this the 25th February, 2008

                           J U D G M E N T

Exts. P3 and P8 are the two applications made by the

petitioner seeking revaluation of the papers mentioned therein. If

these applications have been received by the respondent and the

applications are complete in all respects, the revaluation applied for

shall be completed and results declared as expeditiously as

possible, at any rate within 6 weeks of production of a copy of this

judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-