High Court Kerala High Court

Able C. George vs University Of Calicut on 3 June, 2010

Kerala High Court
Able C. George vs University Of Calicut on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17149 of 2010(P)


1. ABLE C. GEORGE, LAUS DEO, PEARLS GARDEN
                      ...  Petitioner
2. TINTU THOMAS, CHAKIATH HOUSE,
3. ARUKETTY UDAYAN VENKITESH,
4. ANAS P. AZEEZ,
5. CHICKOO VICTOR ROSE,
6. NITHIN FRANCIS.E,

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.AUGUSTINE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2010

 O R D E R
                         S. SIRI JAGAN, J.
                 - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C)No. 17149 of 2010
                 - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 3rd day of June, 2010

                           J U D G M E N T

The petitioners seek expeditious revaluation of their answer

papers, for which applications are stated to have been submitted by

the petitioners.

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, if applications have been

received by the University.

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 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, if

applications for revaluation have been received by the University and

the applications are in order in all respects.

S. SIRI JAGAN
JUDGE
shg/