High Court Kerala High Court

Brinto Babu A vs The Calicut University on 26 October, 2009

Kerala High Court
Brinto Babu A vs The Calicut University on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29420 of 2009(V)


1. BRINTO BABU A.,
                      ...  Petitioner

                        Vs



1. THE CALICUT UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.V.MADHUSUDHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/10/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                            ---------------------------
                        W.P.(C) No. 29420 OF 2009
                            --------------------------
                Dated this the 26th day of October, 2009

                             J U D G M E N T

Heard Sri. V.Madhusudhanan, the learned counsel appearing for

the petitioner and Sri. P.C.Sasidharan, the learned standing counsel

appearing for the Calicut University.

2. The petitioner appeared for the supplementary 6th semester

B.Tech degree examination in Electronics and Communication

Engineering conducted by the Calicut University in April, 2009 . The

results were published on 23.8.2009. The petitioner failed in the paper

Digital Signal Processing. He has therefore applied for revaluation of his

answer script by submitting an application dated 8.9.2009. It is stated that

the requisite fee has also been paid. Even though a copy of the

application is not produced, the details regarding the same are given in

para 3 of the writ petition. The petitioner submits that he has passed all

the other semester examinations and that he has been offered

employment. He submits that if his answer script in Digital Signal

Processing is revalued, he is sure to secure a pass. On these grounds,

the petitioner seeks a writ in the nature of mandamus commanding the

respondents to revalue his answer script and to communicate the result to

him expeditiously.

W.P.(C) No. 29420/09
2

3. When this writ petition came up for admission on 19.10.2009,

Sri.P.C.Sasidharan, the learned standing counsel for the University was

requested to ascertain whether the petitioner has applied for revaluation of

his answer script. Today, when this writ petition came up for hearing, the

learned standing counsel for the University submitted that an application for

revaluation has been submitted by the petitioner on 8.9.2009. He also

submitted that the University will take expeditious steps to revalue the

petitioner’s answer script and to communicate the result to him, if his

application is otherwise in order .

In the light of the said submission, I dispose of this writ petition with

a direction to the respondents to take steps to have the petitioner’s answer

script revalued and to communicate the result to him within six weeks from

the date on which the petitioner produces a certified copy of this judgment

before the Controller of Examinations, University of Calicut.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 29420/09
3