IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22061 of 2008(B)
1. MOHAMMED ABDUL LATHEEF,
... Petitioner
2. KIRAN.M.P, S/O.PRADEEP KUMAR.P,
3. SHYAM MENON, S/O.SUDHEER MENON,
4. RAHUL.K., S/O.PRADEEP KUMAR.K, AGED 21
5. DEEPAK.M.S, S/O.SUBRAHMANYAN, AGED 22
6. AJU.K.YOHANNAN, S/O.YOHANNAN, AGED 21
7. AHAMMAD SAHAD.M.P, S/O.ABDUL MAJEED.M.P,
Vs
1. THE UNIVERSITY OF CALICUT, REPRESENTED
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/07/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.22061 OF 2008
----------------------------------------
Dated this the 22nd day of July, 2008
JUDGMENT
The petitioners appeared for the 7th Semester examination
of their B.Tech (Instrumentation and Control Engineering) Degree
Course in December 2007, the results of which were published on
28.6.2008. Dissatisfied with the results in one paper namely, ‘IC
04 701 (Industrial Process Control)’, the petitioners submitted
Exts.P1 to P7 applications for revaluation of their answer papers.
The petitioners seek a direction to the respondents to complete
the revaluation process expeditiously.
2. The learned Standing Counsel appearing for the
University submits that the University would require at least two
more months’ time to complete the revaluation process.
Having heard both sides, I dispose of this writ petition with
a direction to the respondents to complete the revaluation
process for which the petitioners have applied and publish the
results thereof, as expeditiously as possible, at any rate, within a
W.P.(c)No.22061/08 2
period of six weeks from the date of receipt of a copy of this
judgment, provided the applications submitted by the
petitioners are in order in all respects.
S. SIRI JAGAN, JUDGE
Acd