High Court Kerala High Court

Anand Vipin E Aged 20 Years vs The Controller Of Examinations on 5 February, 2010

Kerala High Court
Anand Vipin E Aged 20 Years vs The Controller Of Examinations on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3804 of 2010(A)


1. ANAND VIPIN E AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. THE CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

2. CALICUT UNIVERSITY,

                For Petitioner  :SRI.M.B.PRAJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/02/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                   W.P.(C) No.3804 OF 2010
              ---------------------------------------
           Dated this the 5rd day of February, 2010.


                        J U D G M E N T

The petitioner is a student for B.Tech Applied Electronics

and Instrumentation of Jyothi College of Engineering,

Cheruthuruthy in Thrissur District. He is a 2nd semester student

and the results of the 1st semester were published in January

2010. The petitioner failed in three subjects namely, Engineering

Mathematics I and II and Engineering Mechanics.

2. Seeking for revaluation and scrutiny of the answer

papers, the petitioner submitted Exhibit P2 application along with

requisite fee for revaluation as evidenced by Exhibit P3 chalan

receipt. It is submitted by the petitioner that unless the

revaluation is completed earlier, that may cause difficulty and

hardship to the petitioner.

3. Heard the learned Standing Counsel appearing for the

University. It is submitted that sufficient time will be required to

complete the process of revaluation.

W.P.(C) No.3804/2010 2

In the light of the urgency shown by the petitioner, there

will be a direction to the University to complete the process of

revaluation and communicate the results thereof to the petitioner

within a period of two months.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp