High Court Kerala High Court

Ajmal K.A vs The University Of Calicut on 8 July, 2009

Kerala High Court
Ajmal K.A vs The University Of Calicut on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19064 of 2009(C)


1. AJMAL K.A.,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :08/07/2009

 O R D E R
                            V.GIRI, J
                          -------------------
                     W.P.(C).19064/2009
                         --------------------
             Dated this the 8th day of July, 2009

                         JUDGMENT

Petitioner was a student of MES College of

Engineering, Kuttippuram, for B.Tech (Applied Electronics

and Instrumentation) Degree Course for the year 2004-08.

Apparently dissatisfied with the marks obtained in one

paper each in the 4th and 6th semester supplementary

examination, conducted by the respondent during the

month of June 2008, he had applied for revaluation. He is

aggrieved that the result of the revaluation has not been

published so far.

2. I heard learned standing counsel for the University

also. There is no justification for the delay in the publication

of results of revaluation in respect of the 4th and 6th

semester B.Tech supplementary Examination, June 2008.

Exts.P1 and P2 applications for revaluation are pending

before the respondent.

3. Accordingly, writ petition is disposed of directing the

W.P.(C).19064/09
2

respondent to publish the results of the revaluation sought

for by the petitioner, as early as possible, at any rate,

within a period of eight weeks from the date of receipt of a

copy of this judgment provided the applications for

revaluation are in order and otherwise correct.

V.GIRI,
Judge

mrcs