IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28610 of 2009(U)
1. SEKHAR P.N., S/O NARAYANAN P.T.,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,M
... Respondent
2. CONTROLLER OF EXAMINATION, UNIVERSITY
For Petitioner :SRI.RANJITH XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :12/10/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------
W.P(C) No.28610 of 2009-U
------------------------------
Dated this the 12th day of October, 2009.
J U D G M E N T
Heard Sri.Renjith Xavier, the learned counsel appearing for the
petitioner and Sri.P.C.Sasidharan, the learned standing counsel appearing
for the Calicut University.
2. The petitioner appeared for the eighth semester B.Tech.
degree examination in Electrical and Electronics Engineering held by the
University of Calicut in June 2009. The results were published in August
2009. The petitioner failed in two papers namely “Industrial Drives” and
“Instrumentation Systems”. He has therefore applied for revaluation of
his answer scripts by submitting Ext.P2 application. The petitioner states
that he has also paid the requisite fee. The petitioner submits that he
has been offered employment and that if his answer scripts are revalued,
he is sure to secure a pass. In this writ petition, the petitioner seeks a
writ in the nature of mandamus commanding the respondents to re-value
his answer scripts in “Industrial Drives” and “Instrumentation Systems”
and to communicate the result expeditiously.
3. The learned Standing Counsel appearing for the Calicut
University submits that the University will revalue the petitioner’s answer
scripts in “Industrial Drives” and “Instrumentation Systems”, if his
application is otherwise in order, expeditiously, and in any event within
eight weeks. He also submits that the result of revaluation will be
communicated to the petitioner expeditiously thereafter.
In the light of the stand taken by the Calicut University, I dispose of
this writ petition with a direction to the respondents to take steps to
revalue the petitioner’s answer scripts in “Industrial Drives” and
“Instrumentation Systems” and to communicate the result to him within
eight weeks from today. The petitioner shall in order to enable the
respondents to act as directed above, produce a certified copy of this
judgment before the Controller of Examinations.
Sd/-
P.N.RAVINDRAN
JUDGE
//True Copy//
PA to Judge
ab