High Court Kerala High Court

Deepak.C. vs The University Of Calicut on 1 June, 2010

Kerala High Court
Deepak.C. vs The University Of Calicut on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16729 of 2010(M)


1. DEEPAK.C., S/O.CHANDRAN.C.,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SMT.SHAMSEERA. C.ASHRAF

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
                  ------------------------------
                  W.P.(C) No.16729 OF 2010
                  -------------------------------
             Dated this the 1st day of JUNE, 2010


                        J U D G M E N T

The petitioner seeks expeditious revaluation of his answer

paper, for which he has submitted Ext.P1 application.

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 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.

S. SIRI JAGAN, JUDGE

acd