IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20948 of 2010(P)
1. VINU DAVIS, S/O.DAVIS PAUL,
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE REGISTRAR, UNIVERSITY OF CALICUT,
For Petitioner :SRI.V.M.SYAM KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/07/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 20948 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 7th day of July, 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. The
petitioner also seeks photo copy of the answer paper for which,
according to the petitioner, there is a provision incorporated in the
Rules.
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 the following directions:
Revaluation of the answer paper of the petitioner shall be
completed and results thereof published as expeditiously as possible,
at any rate, within two months from the date of receipt of a certified
copy of this judgment. The above is subject to the condition that the
application is in order in all respects. After the revaluation is over,
the petitioner shall be favoured with a photo copy of the answer paper
on usual terms.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.