High Court Kerala High Court

Anoopkumar.K.V. vs The Kannur University on 20 September, 2010

Kerala High Court
Anoopkumar.K.V. vs The Kannur University on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28944 of 2010(P)


1. ANOOPKUMAR.K.V., S/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. THE KANNUR UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION,

                For Petitioner  :SRI.S.R.SREEJITH

                For Respondent  : No Appearance

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

 Dated :20/09/2010

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) No. 28944 of 2010-P
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
           Dated this the 20th day of September, 2010.

                                JUDGMENT

The petitioner has completed his 8th Semester B.Tech Course in Civil

Engineering from Government College of Engineering, Kannur. He is

aggrieved by the delay in publishing the result of revaluation of his 8th

Semester B.Tech Examination in Industrial Management (CE 2K 801) and

Construction Engineering and Quantity Surveying (CE 2K 804). The

petitioner applied for revaluation of the above papers on 2.9.2010 by

remitting prescribed fee. Exts.P2 and P2(a) are the true copies of the

application submitted by the petitioner and the cash remittance receipt.

Herein, the main prayer is for a direction to the University to complete the

revaluation as sought for in Ext.P2 application, within a period of two

weeks.

2. Heard learned Standing Counsel for the University. It is

submitted that sufficient time may be granted to complete the revaluation

and inform the result to the petitioner.

3. There will be a direction to the University to complete the

revaluation and inform the result to the petitioner within a period of six

wpc 28944/2010 2

weeks from the date of receipt of a copy of this judgment, if the application

and the payment of fee are in order and if the petitioner has complied with

all other formalities.

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

(T.R. Ramachandran Nair, Judge.)

kav/