High Court Kerala High Court

Ajinas.K.M. vs Calicut University on 4 January, 2011

Kerala High Court
Ajinas.K.M. vs Calicut University on 4 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 80 of 2011(H)


1. AJINAS.K.M., S/O.HASHIM A.,
                      ...  Petitioner

                        Vs



1. CALICUT UNIVERSITY, REPRESENTED BY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                    W.P.(C) NO. 80 OF 2011
                 =====================

            Dated this the 4th day of January, 2011

                          J U D G M E N T

Petitioner is a student of B.Tech Degree Course. When the

result of the 3rd Semester examination was declared, he had failed

in one paper viz., EEC306 Solid State Devices. He applied for

revaluation and approached this Court complaining of delay and

seeking orders to expedite the revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioner within 8 weeks of production of a

copy of the judgment, provided the application for revaluation has

been received and is otherwise in order.

Petitioner shall produce a copy of the judgment before the

2nd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp