High Court Kerala High Court

Mahesh E. vs The Calicut University on 28 September, 2007

Kerala High Court
Mahesh E. vs The Calicut University on 28 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28851 of 2007(I)


1. MAHESH E., S/O P.MOHANAN,
                      ...  Petitioner
2. MIJO JOSE, S/O N.V.JOSE,

                        Vs



1. THE CALICUT UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/09/2007

 O R D E R
                     ANTONY DOMINIC,J
                  ==================
                     W.P.(C)No.28851 of 2007
                 ===================
           Dated this the 28th day of September 2007


                            JUDGMENT

Petitioners are B.Tech students, Exts.P1 and P2 are the

applications for revaluation submitted by them. Petitioners

complain that there has not been any progress in the matter.

2. I have heard the learned standing counsel appearing

for the respondents also. He submits that the process of

revaluation will be completed within two months.

3. In view of this, I dispose of this writ petition directing

the respondents to complete the process of revaluation and

declare the results, if the applications filed by the petitioners

are otherwise in order, within two months from the date of

receipt of a copy of this judgment.

Petitioners shall produce a copy of this judgment before

the respondents for compliance.

ANTONY DOMINIC, JUDGE
dvs