IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34726 of 2010(M)
1. GANESH V., AGED 20 YEARS,
... Petitioner
Vs
1. CONTROLLER OF EXAMINATIONS,
... Respondent
2. THE REGISTRAR,
For Petitioner :SRI.K.S.RAJEEV (ALUVA)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 34726 of 2010 M
```````````````````````````````````````````````````````
Dated this the 19th day of November, 2010
J U D G M E N T
Petitioner submits that he appeared for B.Tech 5th
and 6th semester examinations and failed in some papers. He
submitted applications for scrutiny and revaluation and filed
this writ petition seeking expeditious revaluation and
declaration of 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 scrutiny within two
weeks and revaluation sought for and declare the result of
the petitioner as expeditiously as possible, at any rate, within
six weeks from the date of production of a copy of this
judgment, provided the application has been received and is
otherwise in order.
4. The petitioner shall produce a copy of this
W.P.(C) No.34726/10
: 2 :
judgment along with the writ petition before the University for
compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks