High Court Kerala High Court

Favas vs The University Of Calicut on 14 December, 2010

Kerala High Court
Favas vs The University Of Calicut on 14 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37154 of 2010(T)


1. FAVAS, S/O.BEERANKUTTY,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/12/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 37154 of 2010 T
            ```````````````````````````````````````````````````````
        Dated this the 14th day of December, 2010

                           J U D G M E N T

Petitioner submits that he appeared for B.Tech 5th

semester supplementary examination and failed in the papers

‘Linear Integrated Circuits’ and ‘Microprocessors and

Microcontrollers’. He submitted Ext.P1 application for

revaluation and filed this writ petition seeking an order for

expeditious revaluation and declaration of his results.

2. I heard Standing Counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for

and declare the result of the petitioner as expeditiously as

possible, at any rate, within eight weeks from the date of

production of a copy of this judgment, provided the application

has been received and is otherwise in order.

W.P.(C) No.37154/10
: 2 :

4. Petitioner shall produce a copy of this judgment

along with the writ petition before the University for

compliance.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge