IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27987 of 2009(P)
1. MOHAMMED SALIH P.A,
... Petitioner
2. SREEJESH M.M.
Vs
1. THE REGISTRAR, PAREEKASH BHAVAN,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :06/10/2009
O R D E R
P.N.RAVINDRAN, J
...........................................
WP(C).NO.27987 OF 2009-P
............................................
DATED THIS THE 6th DAY OF OCTOBER, 2009
JUDGMENT
The first petitioner appeared for the third year B.Pham degree
examination conducted by the University of Calicut in January 2009. The
second petitioner appeared for the second year B.Sc degree examination
in Mathematics conducted by the University of Calicut in
September/October 2008. When the results were published, they failed
in various papers. The petitioners have therefore applied for revaluation
of their answer scripts by submitting Ext.P1 series of applications. In this
writ petition the petitioners seek a writ in the nature of mandamus
commanding the respondents to revalue their answer scripts
expeditiously and within a time limit to be fixed by this Court.
Sri.P.C.Sasidharan, the learned standing counsel appearing for the
Calicut University submits that if the applications for revaluation
submitted by the petitioner are in order and the requisite fee has been
paid, the University will revalue their answer scripts and communicate the
results to them within eight weeks from the date on which a certified
copy of this judgment is received by the Controller of Examinations,
University of Calicut.
I accordingly dispose of this writ petition with a direction to the
respondents to revalue the petitioners answer scripts described in Ext.P1
series of applications and to communicate the results to them within
eight weeks from the date on which the petitioners produce a certified
copy of this judgment before the Controller of Examinations, Calicut
University.
Sd/-
P.N.RAVINDRAN,
JUDGE
//True Copy//
PA to Judge
ab