High Court Kerala High Court

Nabeel.P.A vs The University Of Calicut on 22 September, 2010

Kerala High Court
Nabeel.P.A vs The University Of Calicut on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29118 of 2010(L)


1. NABEEL.P.A, S/O.P.B.ABDUL KAREEM,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 29118 OF 2010 (L)
                =====================

        Dated this the 22nd day of September, 2010

                          J U D G M E N T

Petitioner completed B.Tech Degree Course. When the result

of the 8th Semester examination was declared, he had failed in

three papers – EME 801 (Quality Engineering and Management),

EME 802 (Operations Management) and EME 814 (Automobile

Engineering). He applied for revaluation and approached this

Court complaining of delay and seeking orders to expedite the

revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioner within 6 weeks of production of a

copy of the judgment, provided the application for revaluation has

been received and is otherwise in order.

Petitioner shall produce a copy of the judgment before the

2nd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp