High Court Kerala High Court

Ansaf Siraj vs University Of Calicut … on 8 April, 2010

Kerala High Court
Ansaf Siraj vs University Of Calicut … on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12479 of 2010(H)


1. ANSAF SIRAJ, S/O.SIRAJUDHEEN, AGED 24,
                      ...  Petitioner
2. SHAHEEN MOHAMMED P.,S/O.P.MOHAMMED,

                        Vs



1. UNIVERSITY OF CALICUT REPRESENTED BY
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS, UNIVERSITY

3. THE VICE CNANCELLOR,

                For Petitioner  :SRI.A.SHAFEEK (KAYAMKULAM)

                For Respondent  : No Appearance

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

 Dated :08/04/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 12479 of 2010-H
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 8th day of April, 2010.

                                 JUDGMENT

The petitioners were B.Tech Mechanical Engineering students in

MES College of Engineering, Kuttipuram. They completed the course in

the year 2007. It is submitted that the first petitioner had not passed the

Advance Mechanics of Solid paper of 4th Semester. So he appeared in the

supplementary examination conducted in June 2009. The second petitioner

had not passed in four subjects of 4th semester. He also appeared for the

supplementary examination held in June 2009. When the results were

published, the petitioners failed in their respective subjects. Accordingly,

the first petitioner applied for revaluation of Mechanics of Solid of IV

semester. Ext.P1 is the application for revaluation and Ext.P2 is the copy of

the receipt evidencing payment of fee for the revaluation. The second

petitioner also submitted application for revaluation for the four papers in

which he failed. Ext.P3 is the copy of the application for revaluation and

Ext.P4 is the copy of the receipt evidencing payment of fee.

2. The petitioners submit that the next supplementary examination in

the above subjects is scheduled to be held on June, 2010 and unless the

wpc12479 /2010 2

results of the revaluation are not published within a time frame, they will

be put to irreparable hardship. It is in these circumstances, this writ petition

has been filed seeking for a direction to the respondents to publish the

results of the revaluation at any early date.

3. Heard the learned Standing Counsel for the University. There

will be a direction to the respondents to complete the revaluation as

requested for in Ext.P1 and P3 applications and communicate the result

thereof, within a period of two months from the date of receipt of a copy of

this Judgment.

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

(T.R. Ramachandran Nair, Judge.)

kav/