High Court Kerala High Court

Bijith.P.K. vs The Calicut University on 22 November, 2007

Kerala High Court
Bijith.P.K. vs The Calicut University on 22 November, 2007
       

  

  

 
 
  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/-