IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29821 of 2009(W)
1. ABDUL SAKEER C.P.,S/O.SAIDALAVI
... Petitioner
2. KAILAS PANKAJ, KAILAS HOUSE
Vs
1. THE UNIVERSITY OF CALICUT
... Respondent
2. THE CONTROLLER OF EXAMINATIONS
For Petitioner :SRI.C.M.MOHAMMED IQUABAL
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/10/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No.29821 of 2009 – W
—————————————-
Dated 22nd October, 2009
Judgment
Though the petitioners have prayed for a direction to the
respondents to revalue their answer scripts, the date on which
the result was published and the papers in which the
petitioners failed in their respective examinations have not
been set out in this writ petition. In other words, there is total
lack of material pleadings in this writ petition. This writ petition
is accordingly dismissed reserving liberty with the petitioners
to file a proper writ petition containing further and better
particulars.
P.N.RAVINDRAN
Judge
vaa