Kerala High Court
Anita Teresa Davis vs The Controller Of Examinations on 19 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31032 of 2007(T)
1. ANITA TERESA DAVIS, D/O.DAVIS,
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 31032 OF 2007 T
=====================
Dated this the 19th day of October, 2007
J U D G M E N T
Petitioner has applied for revaluation of one of his papers of
his 8th semester examination of B.Tech Degree course. The
complaint is that action pursuant to Ext.P2 has not been initiated.
Taking into account the submissions made, I dispose of this writ
petition directing that if the application is otherwise in order, the
University shall complete the process of revaluation within eight
weeks of receipt of a copy of this judgment.
ANTONY DOMINIC, JUDGE.
Rp