High Court Kerala High Court

Lakshmy.P. vs The Vice Chancellor on 1 February, 2011

Kerala High Court
Lakshmy.P. vs The Vice Chancellor on 1 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3142 of 2011(P)


1. LAKSHMY.P., D/O.R.PARAMESWARAN,
                      ...  Petitioner

                        Vs



1. THE VICE CHANCELLOR,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.P.K.ABOOBACKER(EDAPPALLY)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/02/2011

 O R D E R
                    ANTONY DOMINIC, J.
                      -------------------------
                  W.P (C) No. 3142 of 2011
                      --------------------------
              Dated this the 1st February, 2011

                        J U D G M E N T

The petitioner is a student of B.Tech degree course in

Computer Science in Adisankara Institute of Engineering

and Technology, Kalady, affiliated to the respondent

University. In the 6th semester examination, she failed in

the subject ‘Computer Networks’ and by submitting

Ext.P2 application sought its revaluation. Delay in

completing the revaluation is what is complained of in the

writ petition.

2. I heard learned standing counsel appearing for

the respondent University.

3. Having regard to the pendency of Ext.P2

application for revaluation, it is directed that the

revaluation sought for by the petitioner shall be expedited

and completed as expeditiously as possible, at any rate,

within eight weeks of production of a copy of this

judgment, provided the application has been received and

is otherwise in order.

W.P (C) No. 3142 of 2011
2

The petitioner shall produce a copy of this judgment

before the respondent University for compliance.

This writ petition is disposed of as above.

Sd/-

ANTONY DOMINIC
JUDGE
ma
/True copy/

P.A to Judge