High Court Kerala High Court

Fibu C.Franklin vs University Of Calicut on 7 October, 2010

Kerala High Court
Fibu C.Franklin vs University Of Calicut on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30793 of 2010(Y)


1. FIBU C.FRANKLIN, CHIRAYAN HOUSE,
                      ...  Petitioner
2. ASWIN HRISHIKESAN, KADAVIL HOUSE,
3. ANOOP NARAYANAN P., NANDANAM,
4. RAHUL.V., VALIAVEETTIL HOUSE,
5. ROJIN JOSEPH, MANOOR HOUSE,

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.M.P.MOHAMMED ASLAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/10/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 30793 OF 2010 (Y)
                 =====================

            Dated this the 7th day of October, 2010

                         J U D G M E N T

Petitioners completed B.Tech Degree Course. When the

result of the 8th Semester examination was declared, 1st petitioner

failed in Wireless Mobile Communication (EEC 802) and Television

Engineering and Radar Systems (EEC 813), 2nd petitioner failed in

Communication and Switching System (EEC 803) and Television

Engineering and Radar Systems (EEC 813), the 3rd petitioner

failed in Wireless Mobile Communication (EEC 802), the 4th

petitioner failed in Communication and Switching System (EEC

803) and Wireless Mobile Communication (EEC 803) and the 5th

petitioner failed in Wireless Mobile Communication (EEC 802).

They applied for revaluation and approached this Court

complaining of delay and seeking orders to expedite the

revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

WPC No. 30793/10
:2 :

sought for by the petitioners within 6 weeks of production of a

copy of the judgment, provided the applications for revaluation

have been received and are otherwise in order.

Petitioners shall produce a copy of the judgment before the

2nd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp