IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12415 of 2010(B)
1. JITHIN RAJ.O.P. S/O. PURANDARAN,
... Petitioner
2. JITHIN JOSEPH, KOLLAMPARAMBIL HOUSE,
3. ABDUL MAJEED T., THOTTATHIL HOUSE,
4. LIYAZ HAMZA, PANIKAVEETTIL HOUSE,
5. SHINE JOSEPH, MADAVANA HOUSE, ALOOR
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 :08/04/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 12415 of 2010-B
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of April, 2010.
JUDGMENT
The petitioners herein were the students of MES College of
Engineering, Kuttippuram for B.Tech Mechanical Engineering degree
course for the period 2005-2009. They have appeared for their 6th semester
supplementary examination conducted in the month of June 2009. The
result of the above examination was published during the third week of
March 2010. The petitioners have failed for one paper in respect of their 6th
semester supplementary examination. Petitioners 1, 2 and 5 have applied
for revaluation in respect of the failed subject, on 29.3.2010 and petitioners
3 and 4 have applied for revaluation on 26.3.2010. The petitioners have
remitted the requisite fee also for getting their answer papers revalued.
Exts.P1 to P5 are copies of applications submitted by the petitioners for the
above purpose. It is the case of the petitioners that they are having offers
for employment from different companies, but none of them could join for
employment if the revaluation results are not published within a reasonable
time. It is in these circumstances, this writ petition has been filed seeking
for a direction to the University to complete the process of revaluation
wpc 12415/2010 2
within a time frame and publish the results.
2. Heard learned Standing Counsel for the University.
3. There will be a direction to the respondents to complete the
process of revaluation of the petitioners’ answer paper and to publish the
results within a period of two months from the date of receipt of a copy of
this judgment, if the applications and the fee remitted are otherwise in order.
The results shall be communicated to the petitioners also.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/