High Court Kerala High Court

Hussainar A. vs The University Of Calicut on 6 April, 2010

Kerala High Court
Hussainar A. vs The University Of Calicut on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11832 of 2010(D)


1. HUSSAINAR A., S/O.ABDULLA,
                      ...  Petitioner
2. AYSHA NAVEA NOORUDHEEN, THANNAL,
3. JASNA K.P., EDAKKANAMBETH HOUSE,
4. CIBI CHANDRA, SREE NILAYAM,
5. SUCHITHRA VISWANATHAN, ENCY, ARIYALLUR
6. SHARAN N.S., N.S.NIVAS, KARIYAM,
7. ANITHA AMBAT, AMBAT HOUSE,

                        Vs



1. THE UNIVERSITY OF CALICUT, REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/04/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                  W.P.(C) No.11832 OF 2010
               ---------------------------------------
             Dated this the 6th day of April, 2010.


                         J U D G M E N T

The petitioners were the students of Calicut University

Institute of Engineering and Technology, Kozhikode for B.Tech

Information Technology Degree course for the period 2005-2009.

The petitioners appeared for the 6th semester supplementary

examination conducted in June 2009 and when the result of the

same was published in March 2010, the petitioners except the

7th petitioner have failed for one paper namely, IT 04 602 (Data

Base Management Systems). The 7th petitioner, in addition to

the above paper, failed for another paper namely, IT 04 603

(Computer Networks). The petitioners have submitted

applications for revaluation of the above papers as per

Exhibits P1 to P7.

2. The main prayer in the writ petition is for a direction to

the respondents to consider and take appropriate action on

Exhibits P1 to P7 applications for revaluation submitted by the

W.P.(C) No.11832/2010 2

petitioners as expeditiously as possible. It is submitted that the

petitioners are having offers for employment from different

companies and unless the revaluation is completed earlier, that

may cause difficulty and hardship to the petitioner.

3. Heard the learned Standing Counsel appearing for the

University. It is submitted that sufficient time will be required to

complete the process of revaluation.

In the light of the urgency shown by the petitioner, there

will be a direction to the University to complete the revaluation of

the papers as applied for in Exhibits P1 to P7 and communicate

the results thereof to the petitioners within a period of two

months from the last date of receipt of the applications.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp