IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15765 of 2010(U)
1. ABITH.T., S/O. SIVASANKARAN, AGED 23
... Petitioner
2. SARATH.T.RAVEENDRANATH, THEKKAT HOUSE,
Vs
1. THE UNIVERSITY OF CALICUT, REPRESENTED
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SMT.C.R.SARADAMANI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/05/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 15765 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of May, 2010
J U D G M E N T
The petitioners seek expeditious revaluation of their
answer papers, for which they have submitted Exts.P1 & P2
applications.
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 petitioners have
submitted Exts.P1 & P2 applications 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 applications are in order in all
respects.
S. SIRI JAGAN
JUDGE
shg/