IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19410 of 2008(I)
1. MOHAMMED RIYAS A.T.,S/O A.T.MUSTHAFA,
... Petitioner
2. MUHAMMED THABRANI T.P,
Vs
1. THE CALICUT UNIVERSITY
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/06/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------------
W.P.(C).NOs.19410/2008&19433/2008
-----------------------------------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
The petitioners in WP(c).No.19410/2008 have
submitted Exts.P1 and P2 applications for revaluation of two
papers of 8th semester B. Tech course. In so far as WP(c).
No.19433/2008 is concerned, Exts.P1 and P3 are the
applications made by the petitioners therein seeking
revaluation of an answer paper of 8th semester B. Tech
examination. They have also submitted Exts.P2 and P4
applications for photocopy of the answer papers mentioned
therein. It is complaining delay in completing the
revaluation as sought for and issuing the photocopy
applied, the writ petition has been filed.
2. I heard the counsel for the petitioners and the
standing counsel for the University also.
2
3. Having regard to the submissions of both sides I
dispose of this writ petition directing that ,if applications
made by the petitioners are otherwise in order, the
revaluation sought for by the them shall be expedited and
completed, as expeditiously as possible and at any rate
within six weeks from the date of production of a copy of the
judgment. Photocopies sought for by the Petitioners in WP
(c).No.19433/2008 as per Exts.P2 and P3 applications will
be issued soon thereafter.
Petitioner shall produce a copy of the judgment before
the respondent for compliance.
ANTONY DOMINIC
JUDGE
vi.
3