IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34516 of 2007(H)
1. BIJITH.P.K., S/O.BASHEER,
... Petitioner
Vs
1. THE CALICUT UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No.34516 OF 2007 H
= = = = = = = = = = = = = = = =
Dated this the 22nd November, 2007
J U D G M E N T
Exts. P1, P2 and P3 are the applications stated to
have been made by the petitioner for revaluation of
different papers of his B.Tech course in Electronics
and Communication Engineering. The complaint is that
there has not been any action on these applications of
the petitioner.
2. I heard the standing counsel for the
University also.
Having regard to the facts of this case, I dispose
of this writ petition directing that the University
shall take further action on Exts. P1 to P3 and
complete the revaluation applied for by the petitioner,
as expeditiously as possible, at any rate within six
weeks, provided the applications made by the petitioner
are proper and valid.
ANTONY DOMINIC
JUDGE
Rp/-