IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15019 of 2008(K)
1. JINU S.K., SREEMANDIRAM (H),
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
For Petitioner :SRI.JOSE DAVIS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/05/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.15019 OF 2008
----------------------------------------
Dated this the 22nd day of May, 2008
JUDGMENT
The petitioner seeks revaluation of his answer paper for
sixth semester of the B.Tech (Electrical & Electronics) Degree
Examination for which the petitioner has filed Ext.P1 application.
2. The learned Standing Counsel appearing for the
University submits that the University would require atleast two
months’ time to process the application and complete the
revaluation process.
After hearing both sides, I dispose of this writ petition with
a direction to the respondent to complete the revaluation process
and publish the results thereof for which the petitioner has filed
Ext.P1 application, as expeditiously as possible, at any rate,
within a period of six weeks from the date of receipt of a copy of
this judgment, provided the application is in order in all respects.
S. SIRI JAGAN, JUDGE
Acd