High Court Kerala High Court

Hridaya.K vs University Of Calicut on 12 August, 2008

Kerala High Court
Hridaya.K vs University Of Calicut on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24306 of 2008(R)


1. HRIDAYA.K, D/O. BHASKARAN.K,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.SANTHOSH G. PRABHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/08/2008

 O R D E R
                         S.SIRI JAGAN, J.
                  ==================
                   W.P.(C).No.24306 of 2008
                  ==================
            Dated this the 12th day of August, 2008
                         J U D G M E N T

The petitioner appeared for the 3rd year B.Sc. Nursing

examination. Dissatisfied with the result of one paper, viz.,

“Advance Medical Surgical Nursing”, the petitioner is stated to

have filed Ext.P1 application for revaluation. The petitioner seeks

a direction to the respondents to complete the revaluation

process expeditiously.

2. The learned Standing Counsel appearing for the

University submits that the University would require at least two

more months’ time to complete the revaluation process.

3. Having heard both sides, I dispose of this writ petition

with a direction to the respondents to complete the revaluation

process for which the petitioner has submitted Ext.P1 application

and publish the results thereof, as expeditiously as possible, at

any rate, within six weeks from the date of receipt of a certified

copy of this judgment, provided the application is in order in all

respects.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE
           ///True copy///


                            P.A. to Judge

2