High Court Kerala High Court

Midhun Mohandas.P vs Calicut University on 24 November, 2009

Kerala High Court
Midhun Mohandas.P vs Calicut University on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33762 of 2009(M)


1. MIDHUN MOHANDAS.P,
                      ...  Petitioner
2. MUHAMMED JASIM.M.K,
3. NAZEEB MOHAMMED,
4. MUHAMMED UNAIZ.A.K,

                        Vs



1. CALICUT UNIVERSITY, REPRESENTED BY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/11/2009

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
                     --------------------------------------
                     W.P.(C) No. 33762 OF 2009
                     --------------------------------------
             Dated this the 24th day of November, 2009

                            J U D G M E N T

~~~~~~~~~~~~~

The petitioners wrote the 1st year MBBS Examination under

the 1st respondent University. They say that they have applied for

revaluation. If the petitioners have filed appropriate applications and

have paid the due fees and the applications are in order, the

University will publish the results of revaluation within a period of

two months from the date of production of a copy of this judgment.

It is so ordered.

THOTTATHIL B. RADHAKRISHNAN,
Judge

ps