High Court Kerala High Court

A.A.Lukhman vs The University Of Calicut on 19 December, 2008

Kerala High Court
A.A.Lukhman vs The University Of Calicut on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37721 of 2008(N)


1. A.A.LUKHMAN, AGED 40 YEARS,
                      ...  Petitioner
2. MUHAMMED SHERIF, AGED 32,
3. A.T.SHANMUGHAN, AGED 31, S/O.THAMBI .A.O
4. SATHEESH M.B., AGED 31,
5. JIJU JAMES, AGED 29, S/O.JAMES,
6. BEENA DAVIES, AGED 30,
7. SHINCY T.P., AGED 37,
8. JAYALEKSHMY K.V., AGED 42,
9. MANIYAN NELLIKANDAM, AGED 31,

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.ANISH LUKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/12/2008

 O R D E R
                              S.SIRI JAGAN, J
                     - - - - - - - - - - - - - - - - - - - - - - -
                        W.P(C)No. 37721 of 2008
                     - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of December, 2008.

                               J U D G M E N T

Petitioners completed the B.Tech Degree Course during the

academic year 2003-2007. They failed in one subject, viz. “High Speed

Digital Design’ of the Sixth Semester. They submitted Exts.P1 to P9

applications for revaluation and seek a direction to the respondents to

compete the revaluation process expeditiously.

2. The learned Standing Counsel appearing for the University who

would submit that the University would require at least two more months’

time to compete the revaluation process.

Having heard both sides, I dispose of this writ petition with a direction

to the respondents to complete the revaluation process for which the

petitioners have submitted Exts.P1 to P9 applications and publish the

results thereof, as expeditiously as possible, at any rate, within six weeks

from the date of receipt of a copy of this judgment. The above is subject to

the further condition that the applications are in order in all respects.

S.SIRI JAGAN, JUDGE

rhs