High Court Kerala High Court

Mahesh V. vs University Of Calicut on 5 May, 2009

Kerala High Court
Mahesh V. vs University Of Calicut on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13176 of 2009(N)


1. MAHESH V., VANDANAM,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

                For Petitioner  :SRI.T.R.RAVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/05/2009

 O R D E R
                 P.R. RAMACHANDRA MENON, J
                 -----------------------------------
                  W.P(C) No. 13176 OF 2009
                  ---------------------------------
                Dated this the 5th day of May, 2009

                            JUDGMENT

The petitioner has approached this Court seeking for a

direction to the respondent for revaluing the answer papers in

respect of the final year examination (Part II) of the MBBS

conducted on 3.2.2009. The learned counsel for the petitioner

submits that necessary application in this regard has already

been submitted before the respondent. The Standing Counsel

for the respondent submits that the matter can be considered if

some breathing time is given to the University.

2. After considering the facts and circumstances, the

matter is disposed of directing the University to consider the

application for revaluation filed by the petitioner and publish the

results as early as possible at any rate within two months.

The W.P(C) is disposed of accordingly.

P.R. RAMACHANDRA MENON
JUDGE
vkm