High Court Kerala High Court

Jithin Raj.O.P. vs The University Of Calicut on 8 April, 2010

Kerala High Court
Jithin Raj.O.P. vs The University Of Calicut on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12415 of 2010(B)


1. JITHIN RAJ.O.P. S/O. PURANDARAN,
                      ...  Petitioner
2. JITHIN JOSEPH, KOLLAMPARAMBIL HOUSE,
3. ABDUL MAJEED T., THOTTATHIL HOUSE,
4. LIYAZ HAMZA, PANIKAVEETTIL HOUSE,
5. SHINE JOSEPH, MADAVANA HOUSE, ALOOR

                        Vs



1. THE UNIVERSITY OF CALICUT, REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                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. 12415 of 2010-B
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 8th day of April, 2010.

                                 JUDGMENT

The petitioners herein were the students of MES College of

Engineering, Kuttippuram for B.Tech Mechanical Engineering degree

course for the period 2005-2009. They have appeared for their 6th semester

supplementary examination conducted in the month of June 2009. The

result of the above examination was published during the third week of

March 2010. The petitioners have failed for one paper in respect of their 6th

semester supplementary examination. Petitioners 1, 2 and 5 have applied

for revaluation in respect of the failed subject, on 29.3.2010 and petitioners

3 and 4 have applied for revaluation on 26.3.2010. The petitioners have

remitted the requisite fee also for getting their answer papers revalued.

Exts.P1 to P5 are copies of applications submitted by the petitioners for the

above purpose. It is the case of the petitioners that they are having offers

for employment from different companies, but none of them could join for

employment if the revaluation results are not published within a reasonable

time. It is in these circumstances, this writ petition has been filed seeking

for a direction to the University to complete the process of revaluation

wpc 12415/2010 2

within a time frame and publish the results.

2. Heard learned Standing Counsel for the University.

3. There will be a direction to the respondents to complete the

process of revaluation of the petitioners’ answer paper and to publish the

results within a period of two months from the date of receipt of a copy of

this judgment, if the applications and the fee remitted are otherwise in order.

The results shall be communicated to the petitioners also.

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

(T.R. Ramachandran Nair, Judge.)

kav/