IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35579 of 2010(V)
1. MABIN UMMAN VARGHESE,
... 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 :29/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P.(C).No.35579 of 2010
-------------------------------
Dated this the 29thday of November, 2010.
J U D G M E N T
Petitioner is a student of B.Tech Degree. When the result
of the 6th Semester examination was declared, he had failed in
one paper. He applied for revaluation and approached this Court
complaining of delay and seeking orders to expedite the
revaluation.
2. I heard the Standing Counsel appearing for the
respondent University.
3. Having regard to the above, I dispose of the writ
petition directing the University to complete the revaluation
sought for by the petitioner within 8 weeks of production of a
copy of the judgment, provided the application for revaluation
has been received and is otherwise in order.
Petitioner shall produce a copy of the judgment before the
2nd respondent for compliance.
ANTONY DOMINIC,
Judge.
ami/