IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8701 of 2008(J)
1. AHAMED SHIAD A., S/O. ARACKAL ALI,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. CONTROLLER OF EXAMINATIONS,
3. THE PRINCIPAL,
For Petitioner :SRI.E.R.VENKATESWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/04/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 8701 OF 2008 J
====================
Dated this the 8th day of April, 2008
J U D G M E N T
Petitioner was an Engineering Student and this writ petition
concerns the 7th semester examination.
2. Two reliefs are sought for. One is to direct the University to
declare the result of the supplementary examination of the 7th semester
held in January, 2007. Counsel for the University submits that
expeditious steps are being taken for the publication of the result and it
will be done as expeditiously as possible.
3. Yet another grievance of the petitioner is about not awarding
moderation marks. According to the University, the moderation is given
only if with the moderation, a candidate can pass in the whole
examination and in so far as the petitioner is concerned, even if
moderation is given that will not lead to a situation where the petitioner
will pass in the entire examination of the 7th semester.
WPC 8701/08
:2 :
4. In view of the above, on the claim of moderation, this court
will not be justified in directing that the petitioner should be awarded
moderation.
Writ petition is disposed of as above.
ANTONY DOMINIC,JUDGE.
Rp