High Court Kerala High Court

Athira R.P. vs The University Of Calicut on 6 October, 2008

Kerala High Court
Athira R.P. vs The University Of Calicut on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29299 of 2008(K)


1. ATHIRA R.P., SAROVARAM, NALLALAM P.O.,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.P.K.VIJAYAMOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/10/2008

 O R D E R
                       V.GIRI, J
                     -------------------
                  W.P.(C).29299/2008
                     --------------------
        Dated this the 6th day of October, 2008

                     JUDGMENT

Petitioner has completed her B.Tech Course from

the Institute of Engineering and Technology, affiliated

to the Calicut University. Apparently, dissatisfied with

the marks obtained in one paper, “Digital System

Design” in the 8th Semester Examination, she had

applied for revaluation. She is aggrieved that the

result of the revaluation has not been published so far.

2. I heard learned standing counsel for the

University also. There is no justification for the delay in

the publication of results of revaluation in respect of

the 8th Semester B.Tech Examination in “Digital System

Design”. Her application for revaluation is pending

before the respondents since 2.9.2008.

3. Accordingly, writ petition is disposed of directing

the respondents to publish the results of the

revaluation sought for by the petitioner in relation to

W.P.(C).29299/2008
2

the 8th Semester B.Tech Examination, as early as

possible, at any rate, within a period of five weeks from

the date of receipt of a copy of this judgment provided

the application for revaluation is in order and otherwise

correct.

V.GIRI,
Judge

mrcs