Kerala High Court
Tiby Abraham vs The Calicut University on 8 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28896 of 2006(M)
1. TIBY ABRAHAM, AGED 29 YEARS,
... Petitioner
Vs
1. THE CALICUT UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/12/2006
O R D E R
C.N.RAMACHANDRAN NAIR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.28896 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of December 2006
JUDGMENT
Since University counsel submitted that revaluation is
delayed as petitioner’s answer book was missing and answer
book has now been traced out, there will be a direction to
Controller of Examination to arrange for revaluation and
publication of results within three weeks from the date of
production of a copy of judgment by the petitioner.
Writ petition is disposed of.
C.N.RAMACHANDRAN NAIR, JUDGE
jes