High Court Kerala High Court

A.Anoop vs Registrar on 13 December, 2007

Kerala High Court
A.Anoop vs Registrar on 13 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36869 of 2007(L)


1. A.ANOOP, AGED 21 YEARS,
                      ...  Petitioner
2. GLORIS JOSE, AGED 21 YEARS,

                        Vs



1. REGISTRAR,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.R.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/12/2007

 O R D E R
                        ANTONY DOMINIC, J.
             ------------------------------------
                       W.P.(C) 36869 of 2007
            -------------------------------------
                     Dated: December 13, 2007
                             JUDGMENT

Ext.P2 series are the applications made by the petitioners

seeking revaluation of their answer papers in the B.Tech. Degree

Examinations and what is now complained of is that there has not

been any expeditious action from the part of the University for

completing the revaluation.

2. Taking into account the submission made by the learned

counsel for the petitioners and also of the Standing Counsel for the

University, I dispose of this writ petition directing that the

respondent University shall expedite the revaluation applied for by

the petitioners and declare the results thereof, as expeditiously as

possible, at any rate, within six weeks of receipt of a copy of this

judgment, provided the applications made by the petitioners are in

order.

The petitioners will produce a copy of this judgment before

the University for compliance.

ANTONY DOMINIC, JUDGE