High Court Kerala High Court

Farheen Ashraf vs The University Of Calicut on 4 May, 2010

Kerala High Court
Farheen Ashraf vs The University Of Calicut on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14286 of 2010(I)


1. FARHEEN ASHRAF,
                      ...  Petitioner
2. HANA SALAM,
3. SHEREEN.M.K.,
4. SHOOJA PARVIN.K.M,

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SMT.C.R.SARADAMANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/05/2010

 O R D E R
                        ANTONY DOMINIC, J.
              --------------------------------------------------
       W.P.(C) NOs. 14286, 14287 & 14288 OF 2010 (I)
         --------------------------------------------------------------
               Dated this the 4th day of May, 2010

                            J U D G M E N T

Petitioners in WPC 14286/2010 are B.Tech Engineering students

of the AWH Engineering College,Calicut. By Exts.P1 to P4, they sought

revaluation of the answer papers in the subjects mentioned in the

applications.

2. Petitioners in WPC No.14287/2010 are B.Tech Mechanical

Engineering students of the MES College of Engineering, Kuttippuram

by Exts.P1 to P5 they sought revaluation of answer papers in the

subject mentioned in the applications.

3. Petitioners in WPC No.14288/2010 are also B.Tech

Mechanical Engineering students of the MES College of Engineering,

Kuttippuram. By Exts.P1 and P2, they sought revaluation of answer

papers in the subject mentioned in the applications.

4. Common complaint of the petitioners is regarding the delay

in completing the revaluation sought for by them. Having regard to

the above grievance, these writ petitions are disposed of directing that

if proper and valid applications have been received from the petitioners

and if these applications are pending, the respondents shall complete

the revaluation and declare results , as expeditiously as possible at any

WPC.Nos.14286, 14287 & 14288/10
:2 :

rate within 8 weeks of receipt of a copy of this judgment.

5. Petitioners shall produce copy of this judgment along with

the copy of the writ petitions before the respondents for compliance.

Writ petitions are disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/