IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11624 of 2008(H)
1. SHAJEER, S/O. MAHMOOD V.V.
... Petitioner
2. JASEELA K.V.
Vs
1. THE CALICUT UNIVERSITY
... Respondent
2. THE CONTROLLER OF EXAMINATIONS
For Petitioner :SMT.C.R.SARADAMANI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/04/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 11624 & 11629 of 2008
-------------------------------------
Dated: APRIL 4, 2008
JUDGMENT
The 1st Petitioner in WP(C) 11624/08 has submitted Ext.P1
application seeking revaluation of one of the papers of the 4th
semester and the 2nd petitioner has submitted Ext.P2 seeking
revaluation of two papers of the 5th semester B.Tech. course. they
are undergoing in the MES College of Engineering, Kuttippuram.
2. Similarly the 1st petitioner in WP(C) 11629/08 has
submitted Ext.P1 application seeking revaluation of three papers of
the 5th semester B.Tech. course and the 2nd petitioner therein has
submitted Ext.P2 seeking revaluation of two papers of the 5th
semester B.Tech. Course which they are undergoing at the
N.S.S.College of Engineering, Palakkad.
3. The common complaint of the petitioners is that there has
not been any progress in the matter of revaluation and hence these
writ petitions are for expediting the process.
4. In view of the fact that they have already applied for
WP(C) 11624 & 11629 of 2008
Page numbers
revaluation as mentioned above, these writ petitions are disposed of
directing that if the applications have been received and they are
otherwise in order, the revaluation shall be completed and results
declared as expeditiously as possible, at any rate, within eight
weeks of production of a copy of this judgment.
Petitioners shall produce a copy of this judgment before the
respondents for compliance.
ANTONY DOMINIC, JUDGE
mt/-