High Court Kerala High Court

Jiby S. vs The University Of Calicut on 1 July, 2010

Kerala High Court
Jiby S. vs The University Of Calicut on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20478 of 2010(H)


1. JIBY S., S/O. K.N.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT, REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/07/2010

 O R D E R
                         S. SIRI JAGAN, J.
                 - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C)No. 20478 of 2010
                 - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 1st 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.

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.

sd/-

S. SIRI JAGAN
JUDGE

//True copy//

P.A. TO JUDGE

shg/