IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14945 of 2008(D)
1. BINAL THAMPI M.S.,
... Petitioner
2. DHANRAJ M,
Vs
1. THE CALICUT UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/05/2008
O R D E R
K.T.SANKARAN, J.
------------------------------------
W.P.(C) No.14945 of 2008
-------------------------------------------------------
Dated, this the 19th day of May, 2008
JUDGMENT
The prayer in the writ petition is as follows:
” Issue a writ of mandamus or any other appropriate
writ, direction or order, directing the respondents to
consider and take appropriate action on Exts.P1 to P3
applications for revaluation submitted by the
petitioners before the respondents as expeditiously as
possible and within a time frame fixed by this Hon’ble
Court.”
2. The Standing Counsel appearing for the respondents
submits that, the applications for re-valuation submitted by the
petitioners will be disposed of within six weeks. It is also submitted by
the learned Standing Counsel that, it is necessary to verify whether
applications submitted by the petitioners ” are in order”.
3. The submission made by the learned Standing
Counsel is recorded. The respondents shall dispose of Exts.P1 to P3
applications within a period of six weeks, in accordance with law.
The Writ Petition is disposed of as above.
(K.T.SANKARAN),
JUDGE.
MS