High Court Kerala High Court

Ameer Ali.A. vs The University Of Calicut … on 11 June, 2008

Kerala High Court
Ameer Ali.A. vs The University Of Calicut … on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12817 of 2008(A)


1. AMEER ALI.A., S/O.ABDUL RAHIMAN.K.,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/06/2008

 O R D E R
                                S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W. P (C) No. 12817 of 2008
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                     Dated this, the 11th June, 2008.

                               J U D G M E N T

Petitioner complains that grace marks due to him as a sports

person have not been properly distributed to his best advantage. The

petitioner therefore seeks the following reliefs:

“a) Issue a writ of certiorari or any other appropriate writ, order
or direction quashing Ext. P12;

b) Issue a writ of mandamus or any other appropriate writ,
order or direction directing the first respondent, Vice Chancellor to
consider Ext. P10 representation after affording an opportunity of
being heard to the petitioner forthwith.”

Learned standing counsel for the University submits that the

University shall withdraw Ext. P12 and pass fresh orders, after

affording an opportunity of being heard to the petitioner. This is

recorded and the writ petition is disposed of with a direction to the

University to pass fresh orders within six weeks from the date of

receipt of a copy of this judgment.

                                           Sd/-     S. Siri Jagan, Judge.

Tds/


             [True copy]




                   P.S to Judge.