High Court Kerala High Court

Reshma K. vs The University Of Calicut on 2 November, 2009

Kerala High Court
Reshma K. vs The University Of Calicut on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31049 of 2009(A)


1. RESHMA K., D/O.K.K.RAMADAS,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/11/2009

 O R D E R
                        P.N.RAVINDRAN, J.
                        ---------------------------
                     W.P.(C) No. 31049 OF 2009
                        --------------------------
            Dated this the 2nd day of November, 2009

                          J U D G M E N T

Heard Sri. Madhu.T, the learned counsel appearing for the

petitioner and Sri. P.C.Sasidharan, the learned standing counsel

appearing for the Calicut University.

2. The petitioner appeared for the 6th semester B.Tech degree

examination in Computer Science and Engineering held in

December, 2008 by the Calicut University. The results were

published in August 2009. The petitioner failed in the paper “Graph

Theory and Combinatorics”. She has therefore applied for

revaluation of her answer script by submitting Ext.P1 application

dated 31.8.2009. It is stated that the requisite fee has also been

paid. The petitioner submits that she had in the meanwhile

completed her studies and has passed all the other semester

examinations. She submits that she had done well in the

examination and that if her answer script is revalued, she is sure to

secure a pass. In this writ petition, the petitioner seeks a

direction to the respondents to take steps to revalue her answer

script expeditiously.

W.P.(C) No. 31049/09
2

3. Sri.P.C.Sasidharan, the learned standing counsel appearing

for the Calicut University submits that the University will revalue the

petitioner’s answer script and communicate the result to her

expeditiously, if her application is otherwise in order. In the light of

the said submission, I dispose of this writ petition with a direction to

the respondents to take steps to have the petitioner’s answer script

described in Ext.P1 application revalued and to communicate the

result to her within six weeks from the date on which the petitioner

produces a certified copy of this judgment before the Controller of

Examinations, University of Calicut.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 31049/09
3