IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3401 of 2011(A)
1. MOHAMMED RASHIN, S/O.V.H.UMMER,
... Petitioner
2. NIYAZ M.BASHEER, S/O.M.BASHEER,
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.3401 of 2011
--------------------------
Dated this the 2nd February, 2011
J U D G M E N T
The petitioners are M.B.B.S students in the Karuna
Medical College, Palakkad, Calicut, affiliated to the
respondent University. In the 1st year examination, they
failed in the subjects “C7743 Anatomy Paper I, C7744
Anatomy Paper II, C7745 Physiology Paper I and C7746
Physiology Paper II (1st petitioner), C7744 Anatomy Paper
II and C7743 Anatomy Paper I (2nd petitioner)” and by
submitting Exts.P1 and P2 applications sought its
revaluation. Delay in completing the revaluation is what is
complained of in the writ petition.
2. I heard learned standing counsel appearing for
the respondent University.
3. Having regard to the pendency of Exst.P1 and
P2 applications for revaluation, it is directed that the
revaluation sought for by the petitioners shall be expedited
and completed as expeditiously as possible, at any rate,
within eight weeks of production of a copy of this
W.P (C) No3401 of 2011
2
judgment, provided the applications have been received
and are otherwise in order.
The petitioners shall produce a copy of this judgment
before the respondent University for compliance.
This writ petition is disposed of as above.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge