High Court Kerala High Court

Asiya Rahim vs University Of Calicut on 6 January, 2009

Kerala High Court
Asiya Rahim vs University Of Calicut on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 458 of 2009(D)


1. ASIYA RAHIM, D/O.RAHIM, 1ST YEAR
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT, REPRESENTED BY
                       ...       Respondent

2. THE CONTROL OF EXAMINATIONS OF

3. MES MEDICAL COLLEGE, PERITHALMANNA

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/01/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                      W.P.(C.) No.458 of 2009
             ---------------------------------
             Dated, this the 6th day of January, 2009

                           J U D G M E N T

The petitioner is a medical student of MES Medical College,

Perinthalmanna. By submitting Ext.P1, she has applied for

revaluation of the first year papers mentioned therein. In this writ

petition, she complains that although application was made as early

as on 23/12/2008, the University has not revalued the answer

papers as sought for or declared the results on that basis.

2. I heard the learned standing counsel appearing for the

respondent University, who offers to complete revaluation of the

answer papers applied for by the petitioner within eight weeks from

today, provided the application made by the petitioner is otherwise

in order. I, record the submission of the learned standing counsel

and direct that the revaluation be completed and results declared as

expeditiously as possible, at any rate, within eight weeks from

today.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg