High Court Kerala High Court

Bilby J. Ambanatu vs State Of Kerala on 13 August, 2008

Kerala High Court
Bilby J. Ambanatu vs State Of Kerala on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24514 of 2008(R)


1. BILBY J. AMBANATU, AGED 21,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. VICE CHANCELLOR,

3. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/08/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.24514 OF 2008
              ----------------------------------------
               Dated this the 13th day of August, 2008

                            JUDGMENT

The petitioner has filed this writ petition seeking expeditious

completion of the revaluation process for which he is stated to

have submitted an application for the paper ‘Network theory’ for

the 2nd Semester of his B.Sc Electronics with Computer Hardware

Course.

2. The learned Standing Counsel points out that the

petitioner has not even produced a copy of the chalan receipt for

payment of the revaluation fee. He would further submit that the

University would require at least two more months’ time to

complete the revaluation process.

After hearing both sides, I dispose of this writ petition with

a direction to the respondents to complete the revaluation

process for which the petitioner is stated to have submitted

application and publish the results thereof, as expeditiously as

W.P.(c)No.24514/08 2

possible, at any rate, within a period of six weeks from the

date of receipt of a copy of this judgment, provided an

application complete in all respects has been received from the

petitioner.

S. SIRI JAGAN, JUDGE

Acd