IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9850 of 2010(E)
1. JIMMY JAMES,
... Petitioner
Vs
1. THE CALICUT UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.V.MADHUSUDHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
----------------------------------------
W.P.(C)No.9850 of 2010
-----------------------------------------
Dated this the 24th day of March, 2010
JUDGMENT
The petitioner was a B.Tech (Printing Technology) student
of Institute of Engineering and Technology conducted by the
Calicut University. The petitioner appeared for the
supplementary examination conducted by the University in the
month of June, 2009. When the result of the said examination
was declared, it was found that petitioner failed in Theory of
Machines and Electrical Drives & Controls of the fifth semester.
The petitioner has submitted an application for revaluation of the
answer papers after remitting the prescribed fee, as detailed in
paragraph 4 of the writ petition. Exhibits P2 to P6 are the copy
of the application for revaluation dated 10/3/2010 and copies of
the challan receipts dated 9/3/2010 evidencing the remittance of
revaluation fees of the petitioner. The petitioner seeks for a
direction compelling the respondents to revalue the answer
papers and declare the result within a time frame.
2. Heard the learned Standing Counsel for the
University. There will be a direction to the respondents to
complete the process of revaluation of the answer papers of the
petitioner, if the application for revaluation along with the
W.P.(C)No.9850 of 2010
2
requisite fee covered by the challan receipts have been received
and are in order, and communicate the result thereof, within a
period of eight weeks from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above. No costs.
T.R.RAMACHANDRAN NAIR, JUDGE
skj.