IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31729 of 2007(B)
1. ABY P.S., PARAMBUKATTU HOUSE,
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
For Petitioner :SRI.JOSE DAVIS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 31729 OF 2007 B
= = = = = = = = = = = = = =
Dated this the 25th October, 2007
J U D G M E N T
Ext. P1 is an application made by the petitioner
for revaluation of his VIIth Semester B.Tech paper.
The complaint is that there has not been any progress
in the matter.
2. I heard the Standing counsel for the
University.
3. In view of the submissions made by the
petitioner, including about the possibility of
employment that is mentioned in the writ petition, I
dispose of this writ petition directing the respondent
to complete the process of revaluation, as
expeditiously as possible, at any rate within six weeks
of receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment
before the respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-