IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32984 of 2009(P)
1. GEO GEORGE, S/O.GEORGE JOSEPH
                      ...  Petitioner
2. JAISON THOMAS, S/O.THOMAS.M
                        Vs
1. THE UNIVERSITY OF CALICUT
                       ...       Respondent
2. THE CONTROLLER OF EXAMINATION,
                For Petitioner  :SRI.P.B.SAHASRANAMAN
                For Respondent  : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
 Dated :18/11/2009
 O R D E R
P.N.RAVINDRAN,J.
 —————————————-
W.P.(C) No.32984 of 2009 – P
 —————————————-
Dated 18th November, 2009
Judgment
The petitioners appeared for the First Professional MBBS
Degree Examination conducted by the University of Calicut in
August, 2009. The results were published on 3.11.2009. The
petitioners failed in ‘Physiology – Papers I and II’. They have
therefore applied for revaluation of their answer scripts by
submitting Exts.P1 and P2 applications respectively. It is
submitted that the requisite fee has also been paid. The
petitioners submit that they have done well in the examination
and that they are hopeful of securing a pass if their answer
scripts are revalued. They also submit that without passing the
First Professional MBBS Degree Examination, they cannot
attend the second year classes and that therefore unless their
answer scripts are expeditiously revalued, they will be put to
serious prejudice. In this writ petition, the petitioners seek
expeditious revaluation of their answer scripts.
W.P.(C) No.32984/2009 2
3. Sri.P.C.Sasidharan, the learned standing counsel
appearing for the University of Calicut submits that the pass
percentage for the First Professional MBBS Degree Examination
is below 61% in all the Medical Colleges affiliated to the
University of Calicut taken together, that a large number of
candidates are likely to seek revaluation, that the last date
stipulated for submission of applications for revaluation is
18.11.2009 and that within eight weeks thereafter, the
University will revalue the petitioners’ answer scripts and
communicate the result to them.
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 petitioners’ answer scripts described in Exts.P1 and P2
applications revalued and to communicate the result to them
expeditiously and in any event, within eight weeks from the
date on which the petitioners produce a certified copy of this
judgment before the Controller of Examinations, University of
Calicut.
 P.N.RAVINDRAN
Judge
vaa