IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16925 of 2010(M)
1. ANEENA.T.P, D/O.ABDUL RASHEED T.P,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.K.P.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/06/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 16925 of 2010
==================
Dated this the 2nd day of June, 2010
J U D G M E N T
The petitioner seeks expeditious revaluation of her answer
paper, for which she has submitted Ext.P1 application.
2. The learned Standing Counsel appearing for the University
submits that the University would require at least two more months’
time to complete the revaluation process.
3. Having heard both sides, I dispose of this writ petition with
a direction to the respondents to complete the revaluation process for
which the petitioner has submitted Ext.P1 application and publish the
results thereof, as expeditiously as possible, at any rate, within six
weeks from the date of receipt of a certified copy of this judgment,
provided the application is in order in all respects.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge