High Court Kerala High Court

Able.C. George vs University Of Calicut on 19 July, 2010

Kerala High Court
Able.C. George vs University Of Calicut on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22425 of 2010(C)


1. ABLE.C. GEORGE, LAUS DEO, PEARLS
                      ...  Petitioner
2. NITHIN FRANCIS.E., EDATHURTHIKARAN HOUSE
3. BIJU JOSE KOONAN, KOONAN HOUSE,
4. ANEZ KOYAKUTTY, ALLIPATTU HOUSE,
5. NIDHIN JOSE, THEKKUDAN HOUSE,
6. NITHIN LAL K., KUMBILUVELIL HOUSE,
7. RAMESH, K. KUKALIPPALLIYALIL HOUSE,

                        Vs



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

2. CONTROLLER OIF EXAMINATIONS,

                For Petitioner  :SRI.AUGUSTINE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/07/2010

 O R D E R
                        S. SIRI JAGAN, J.
                   ------------------------------
                   W.P.(C) No.22425 OF 2010
                  -------------------------------
              Dated this the 19th day of July, 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 to P7 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 to P7

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

acd