High Court Kerala High Court

Linu Philip vs The Controller Of Examinations on 9 April, 2010

Kerala High Court
Linu Philip vs The Controller Of Examinations on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13063 of 2010(G)


1. LINU PHILIP,
                      ...  Petitioner
2. JACOB V.KOVOOR,

                        Vs



1. THE CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SRI.JOSE JOSEPH (MANNAR)

                For Respondent  : No Appearance

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

 Dated :09/04/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                W.P.(C). No.13063 OF 2010-G
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
             Dated this the 9th day of April, 2010

                      J U D G M E N T

The petitioners are B.Tech students of Saintgits

College of Engineering, Pathamuttam, Kottayam. The 1st

petitioner has appeared for the 3rd Semester B.Tech Degree

Examination in December, 2009. The 2nd petitioner has also

appeared for the 3rd and 6th Semester B.Tech Degree

Examinations in December, 2009. The 1st petitioner has

applied for revaluation of one paper of the 3rd Semester

examination. Exhibit P1 is the application for

revaluation. The 2nd petitioner has applied for revaluation

of one paper of the 3rd Semester examination and one paper

of the 6th Semester examination. Exhibits P3 and P5 are the

respective applications submitted for revaluation. The

petitioners seek for a direction to the respondents to

complete the revaluation of the answer paper within a time

frame. The application for revaluation is dated 06/04/2010.

The petitioners have remitted the required fee for

revaluation also, as evidenced by Exhibits P2, P4 and P6.

2. Heard the learned Standing Counsel for the

University. There will be a direction to the respondents

to complete the revaluation as requested for in Exts.P1, P3

W.P.(C)No.13063/10

and P5 applications, if the applications for revaluation

along with the requisite fee covered by the chalan have

been received and are in order, and communicate the results

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.)

kav/