IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11747 of 2010(P)
1. AJAY CHERIYAN, IYKARA ESTATE
... Petitioner
2. VINU G KRISHNAN
3. T.JITHESH KUMAR
Vs
1. UNIVERSITY OF CALICUT
... Respondent
2. THE CONTROLLER OF EXAMINATIONS
For Petitioner :SMT.SREEDEVI KYLASANATH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.11747/2010-P
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 6th day of April, 2010
J U D G M E N T
Petitioners joined for B.Tech Course (Electrical and
Electronics) in Government Engineering College, Thrissur
under the University of Calicut in the year 2006. They are
undergoing eighth semester. When the result of sixth
semester examination was published on 25/03/2010, the
petitioners were shown failed as follows:-
i. 1st Petitioner : ‘Power Systems-II’ &
‘Electrical Engineering
Drawing’
ii. 2nd & 3rd Petitioners: ‘Electrical Machine Design’
2. They applied for revaluation of the above answer
papers after remitting the prescribed fees. The copies of
the applications for revaluation of the petitioners are
produced herein as Exts.P2, P2(a) and P2(b) respectively,
and Exts.P3, P3(a) and P3(b) are the copies of the chalans
evidencing the payment of the required fees. Seeking for a
direction to the respondents to complete the process of
revaluation and publish the results within a time frame
this writ petition has been filed.
3. Heard the learned Standing Counsel for the
University. There will be a direction to the respondents
W.P.(C). No.11747/2010
-:2:-
to complete the process of revaluation of the respective
answer papers of the petitioners, if the applications for
revaluation along with the requisite fees covered by the
chalans have been received and are in order, and
communicate the results thereof, within a period of ten
weeks from the date of receipt of a copy of this Judgment.
The writ petition is disposed of as above. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE