IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21866 of 2007(C)
1. MS.SHABI SATHYAN.P., AGED 20 YEARS,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT, REPRESENTED BY
... Respondent
2. CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.K.SAIDALIKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/07/2007
O R D E R
S.SIRI JAGAN,J
================
W.P.(C).No.21866 of 2007
======================
Dated this the 23rd day of July 2007
JUDGMENT
The petitioner completed her B.Com degree course and
appeared for the final year examination in April 2007.
Dissatisfied with the results in the paper, “Money and Capital
Market”the petitioner applied for revaluation. Petitioner
complains of undue delay in completing revaluation process.
2. The learned Standing Counsel for the University
submits that the application was received only on 7.07.07 and
the University would require at least two month’s time to
complete the revaluation process. The learned counsel for the
petitioner submits that petitioner joined another course and
therefore, revaluation may be done atleast within 20 days.
After hearing both sides, I dispose of this writ petition with
following directions:-
The respondent shall complete the revaluation process for
which the petitioner has applied for and publish the results
W.P.(C).No.21866/2007 2
thereof within six weeks from the date of receipt of a copy of
this judgment. However, the respondents are directed to
complete the revaluation, if possible, within three weeks.
S.SIRI JAGAN, JUDGE
dvs